IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.255 of 2007
THE ORIENTAL INSURANCE COMPANY
Versus
BIDYAWANTI KUER & ORS
-----------
11. 10.12.2010 It has been submitted that the notices issued to
respondents No. 2 to 7, who are minor children of the
respondent No. 1, have either been served by ordinary process
or by registered notices and, therefore, the service report in
their regard may be accepted.
With regard to the service of notice on respondents
No. 8 to 11, the counsel for the petitioner seeks six weeks time
to file requisites for issuance of fresh service of notice upon
them.
Six weeks time is granted to the counsel for the
appellant for filing talbana etc. for fresh service of notice upon
respondents No. 8 to 11 failing which the memo of Appeal as
against the concerned respondents shall stand rejected without
further reference to the Bench.
( Anjana Prakash, J.)
S.Ali