Patna High Court – Orders
Raj Roshan vs State Of Bihar on 20 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2602 of 2010
RAJ ROSHAN
Versus
STATE OF BIHAR
5 20.08.2010
Heard learned counsel for the petitioner and
perused the office notes.
As it appears, brother of opposite party no.2 has
received notice in his name whereas notice issued through
registered post as early as on 17.5.2010 has not yet returned.
Taking into consideration, service of notice
upon opposite party no.2 is accepted as valid.
(Akhilesh Chandra, J.)
AAhmad