Patna High Court – Orders
Pranay Suman vs The State Of Bihar & Ors on 17 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA Civil Writ Jurisdiction Case No.5154 of 2010 Pranay Suman Versus The State Of Bihar & Ors ----------------------------------
3. 17.10.2011 As prayed for, one week’s time is allowed to
learned counsel for the petitioner to take steps for fresh
service of notice on respondent No.10 both under ordinary
process and registered cover with A/D at the present
correct address, failing either of which the writ application
shall stand rejected without further reference to a Bench.
VPS ( Ramesh Kumar Datta, J.)