IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Second Appeal No.43 of 2008
               ====================================================
 VIKRAMA KUSBAHA & ANR – Appellant/s(s)
Versus
MOST. PALITA DEVI & ORS – Respondent/s(s)
====================================================
Appearance :
 For the Appellant/s: Mr. KUMAR ONKAR NATH
Mr. SAMIR KUMAR RANJAN
For the Respondent/s: Mr.
Mr. LAXMI NARAYAN DAS
Mr. SUBROTESHWAR DE.
 Mr. SUBHDEEP DAS
====================================================
19. 11.07.2011 I.A.No.930 of 2011.
This is a compromise petition filed in S.A.No.
43 of 2008 and S.A.No. 96 of 2008, which are being
heard analogously but the office has pointed that
respondent no.1, Most. Palita Devi in S.A.No. 43 of
2008 has not put her signature joining this compromise
petition.
Learned counsel appearing on behalf of the
appellants has pointed out the statement made in
paragraph no. 3 of the compromise petition to the effect
that respondent no.1 Most.Palita Devi refused to appear
before this Court and join in the compromise saying that
she had no concern with the suit property. Be that as it
 may , let notice be issued upon respondent no.1 Most
 2
Palita Devi on I.A.No.930 of 2011 for which requisites
must be filed within 10 days by the appellants under
registered cover with A/D as well as ordinary process,
failing which this appeal shall stand rejected against the
aforesaid respondent without further reference to the
Bench.
Let this matter be placed immediately after
receipt of service of notice.
Nitesh ( V. Nath, J.)