IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.47370 of 2007
MAHARANI ADHIRANI KAMSUNDARI DEVI @ KAMSUNDARI
Versus
STATE OF BIHAR & ANR
-----------
06 04-10-2010 Perused the office notes.
Learned counsel for the petitioner is permitted to take
steps for fresh service of notice at the correct and present address
of Opp.Party no.2, for which requisites etc. through ordinary
process as well as registered cover with A/D must be filed by
12th October, 2010, failing which the petition shall stand rejected
without further reference to a Bench.
The petitioner is permitted to utilize the return copy of
the case.
( Rakesh Kumar, J.)
NKS/-