IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.13559 of 2009
Israual Haque @ Pappu & Ors
Versus
State Of Bihar & Anr
---------
4 19.09.2011 Office has reported that notice issued to opposite party no.2
under ordinary process returned unserved with an endorsement of the
process server that opposite party no.2 has gone outside. So far as
notice issued under registered cover with A/d is concerned, the same
has not been returned as yet.
In the aforesaid circumstances, fresh notice be issued to
opposite party no.2 by both processes that is under ordinary process as
well as under registered cover with A/d for which requisites etc. must
be filed within two weeks from today, failing which the application
shall stand dismissed without further reference to the Bench against
her.
List this matter after service of notice or appearance of
opposite party no.2 whichever is earlier.
In the meantime, further proceedings of Complaint Case
no.2524C/2007 (Tr. No. 3005/2008) pending in the court of Sub
divisional Judicial Magistrate, Vaishali at Hajipur shall remain stayed
till further order of this court.
Shahid ( Hemant Kumar Srivastava,J)