Patna High Court – Orders
Bibi Anika Khatoon & Anr vs State Of Bihar & Anr on 28 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28220 of 2008
Bibi Anika Khatoon & Anr
Versus
The State Of Bihar & Anr
----------------------------------
3. 28.9.2011. Perused the office notes.
Four weeks’ time is granted to the petitioners to
take steps for fresh of notice under ordinary process as
well as registered cover with A/D upon the opposite party
no.2 at the correct and present address, failing which this
application as against the concerned opposite party shall
stand rejected without further reference to a Bench.
(Rajendra Kumar Mishra, J)
P.S.