IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.338 of 2007
UNITED INDIA INSURANCE COMPANY
Versus
MUKESH KUMAR
-----------
9. 08. 11. 2010. Heard.
Learned counsel for the appellant contended
that it is not possible to file jointness. However,
submits that summons likely to be served on
respondent nos. 2 to 6. However, if none appeared on
behalf of respondent nos. 2 to 6 by the end of this
month, then appellant shall file requisites notice to
respondent nos. 2 to 6 within 7th December, 2010, both
under ordinary process as well as registered cover,
failing which this appeal shall stand rejected as against
respondent nos. 2 to 6 without further reference to a
Bench.
m.p. ( Gopal Prasad J.)