Patna High Court – Orders
Kamala Singh vs State Of Bihar & Ors on 19 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.11241 of 1996
Kamala Singh
Versus
State Of Bihar & Ors
----------------------------------
12 19.10.2011 As prayed, two weeks’ time is granted to the
petitioner to take steps for fresh service of notice upon
respondent nos. 10(A) to 10(C) on their present and
correct addresses under ordinary process as well as
registered cover with acknowledgement due, failing
which, this application shall stand rejected as against them
without further reference to a Bench.
SC ( Dr. Ravi Ranjan, J.)