IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.904 of 2011
NAUSHAD ALAM
Versus
THE STATE OF BIHAR AND ANOTHER
-----------
7. 13.4.2011. Perused the office notes dated 5.4.2011.
Let the service of notice upon opposite party no.2
be accepted as valid.
As prayed for on behalf of the petitioner, post this
matter under the same heading on 20th of April, 2011.
In the meantime, the provisional anticipatory bail
earlier granted to the petitioner vide order dated 13.1.2011
is extended till 20th of April, 2011.
( Dr. Ravi Ranjan, J.)
P.S./Sanjay-II