High Court Patna High Court - Orders

Uday Kumar Maurya @ Uday Mahto vs The State Of Bihar on 8 November, 2010

Patna High Court – Orders
Uday Kumar Maurya @ Uday Mahto vs The State Of Bihar on 8 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.32020 of 2009
                     UDAY KUMAR MAURYA @ UDAY MAHTO
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

7 8.11.2010 Two weeks’ time, as prayed for, is

allowed to take steps for fresh service of

notice on opposite party no.2 under registered

cover with A/D and also ordinary process with

present correct address, failing which this

application shall stand rejected, as against

concerned opposite party without further

reference to a Bench.

In the meantime, no coercive step shall

be taken against the petitioner in connection

with Complaint Case No. 9© of 2008 pending in

the court of Additional Chief Judicial

Magistrate, Barh, Patna.

AI                                                      ( Mandhata Singh, J.)