IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1247 of 2009
THE STATE OF BIHAR & ORS
Versus
INDU DEVI
-----------
04. 23-Jun-2010 Learned counsel for the appellants submits that
according to report of the process server, respondent no.4
refused to accept notice. In that view of the matter, service of
notice upon respondent no.4 may be accepted as valid.
Since there is no report available/received in
respect of notice upon respondent no.2, let the same be
awaited for a further period of one week.
(R.M. Doshit, C.J.)
(Shiva Kirti Singh, J.)
perwez