IN THE HIGH COURT OF JUDICATURE AT PATNA
M.A. No.190 of 2009
UNITED INDIA INSURANCE CO. LTD.
Versus
SHOBHA DEVI & ORS.
****
/5/ 30.08.2010 The learned counsel
for the appellant prays for two
weeks’ time to file affidavit
showing jointness of
respondent no. 2 with
respondents 3 to 8.
Respondent no. 9
refused to receive the notice,
as reported by the peon, let
the notice, against respondent
no. 9, be deemed to be valid
service.
(Gopal Prasad, J. )
S.A.