Patna High Court – Orders
Dr.Dharmendra Kumar Dhiraj vs State Of Bihar on 2 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.53644 of 2007
DR.DHARMENDRA KUMAR DHIRAJ
Versus
STATE OF BIHAR
-----------
4 2.7.2008 Two weeks’ time, as prayed for, is allowed to take steps for
fresh service of notice on opposite party no.2 under ordinary process
through the Superintendent of Police of the concerned district, failing
which this application shall stand rejected as against concerned
opposite party without further reference to a Bench.
AI (M.Saran,J.)