IN THE HIGH COURT OF JUDICATURE AT PATNA
Misc. Appeal No.604 of 2009
=============================================
The Divisional Manager, National Insurance Company Ltd.
…. …. Appellant/s
Versus
Pappu Kumar & Ors.
…. …. Respondent/s
=============================================
5 13-07-2011 Learned counsel for the appellant is permitted to take
steps for filing requisite for service of notice on respondent no. 1 through
ordinary post as well as registered covered with A.D. within two weeks
failing which this memo of appeal shall stand rejected as against the
aforesaid concerned respondent without further reference to a Bench.
Since respondent no. 5 has refused to accept notice the
notice on respondent no. 5 may be deemed as validly served.
(Rakesh Kumar, J)
PRAFUL KUMAR/-