IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.333 of 2009
SMT.SEEMA KUMARI @ SEEMA DEVI
Versus
SRI NITIN KUMAR
-----------
03. 28.06.2010. The learned counsel for the appellant submitted
that the sole respondent was the plaintiff in the Court
below and the address which he has mentioned in the
plaint has been given in this Misc. Appeal but because
he has obtained Injunction order, therefore he is
avoiding service of notice in this Misc. Appeal. On the
basis of this, the learned counsel submitted that the
notice may be issued through the learned counsel
appearing in the Court below.
The appellant shall take steps for service of
notice on the respondent through the lower Court. The
Court below shall serve the notice on the party through
the learned counsel appearing on behalf of the
respondent. The return copy, if any, may be utilized.
The steps may be taken within one week. Steps for
notice by ordinary process may also be taken within the
said period.
Sanjeev/- (Mungeshwar Sahoo, J.)