IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26728 of 2009
LALAN KUMAR BHASKAR & ORS
Versus
STATE OF BIHAR & ANR
-----------
03. 08.04.2011 Perused office notes.
Steps be taken for fresh notice at the correct and
present address to opposite parties no. 2 by both the
means registered cover with acknowledgement due as well
as ordinary process, for which requisites etc. must be filed
within three weeks, failing which this application shall
stand rejected without further reference to a Bench.
Let the matter be listed after receipt of the service
of notice.
Return of copy of memo may be utilized.
Rajeev/ (Akhilesh Chandra, J.)