Patna High Court – Orders
Shrawan Prasad vs Indrasan Prasad & Ors on 16 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Second Appeal No.293 of 2000
Shrawan Prasad
Versus
Indrasan Prasad & Ors
----------------------------------
14 16-8-2011 As prayed for, two weeks’time is allowed to take
steps for fresh service of appeal notice upon respondent nos.
3 to 6 with correct and present address, both under ordinary
process as well as registered cover with A/D , failing which
the appeal as against the said respondents shall stand
dismissed without further reference to the bench.
( V. Nath, J.)
roy