IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.282 of 1996
SRI RAMANAND KUMAR & ORS
Versus
MOST.SHYAMA DEVI & ORS
-----------
51. 10.07.2008 Respondent no. 21 was substituted by her heirs by order
dated 25.10.2005 impleading them as Respondents 21(a) to 21(e).
Office notes dated 25.1.2006 records valid service of notice on
Respondent 21(d). Office notes dated 5.1.2006 only records issuance
of notice fixing date for appearance of Respondent nos. 21(a, b, c &
e). There is no service report with regard to them.
Let the office verify this fact and report accordingly.
Notices were issued to Respondents 8 & 9 on 23.7.2004.
The office notes dated 10.1.2005 is of valid service on Respondent no.
8 on refusal of acceptance. The notice is, therefore, deemed to have
been served on Respondent no. 8.
No service report is available with regard to Respondent no.
9 when the office note is of deemed service.
Issue notice to Respondent no. 9 both by registered post
with acknowledgement due and ordinary process for which requisites
etc. must be filed within ten days, failing which the appeal as against
the concerned Respondent shall stand dismissed without further
reference to a Bench.
AKS/ (Navin Sinha, J.)