IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10321 of 2010
MD.ARIF
Versus
THE STATE OF BIHAR & ORS
-----------
3 8.9.2010 Respondents 6 and 7 have appeared in this case.
Respondents 4 and 5 refused to accept the notice. Therefore, it
should be deemed to be validly served on them.
As prayed, two weeks’ time is granted to the counsel
for the petitioner to take steps for fresh service of notice on
respondent no.8 by ordinary failing which this application shall
stand dismissed without further reference to a bench.
Learned counsel for the petitioner is permitted to
correct the notices filed by him in the office wherein he has
mentioned respondent no.9 although there is no such respondent,
within the aforesaid time.
haque ( Sheema Ali Khan, J.)