High Court Patna High Court - Orders

Veena Devi &Amp; Ors vs Ram Nandan Prasad &Amp; Ors on 2 July, 2008

Patna High Court – Orders
Veena Devi &Amp; Ors vs Ram Nandan Prasad &Amp; Ors on 2 July, 2008
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             MA No.462 of 2006
                              VEENA DEVI & ORS
                                   Versus
                          RAM NANDAN PRASAD & ORS
                                -----------

8. 02.07.2008 Let notice on respondent no.5 be treated to be validly

served.

Two weeks’ time is granted to take steps for fresh

service of notice on respondent nos. 2 and 4 both under

registered cover as well as ordinary process with correct

and present address, failing which the memo of appeal as

against them shall stand rejected without further reference

to a Bench. Returned copy, if available, may be utilized.

(Subash Chandra Jha,J.)

spal/