Jharkhand High Court
Vijay Kumar Sinha & Ors vs State Of Jharkdhand & Anr on 6 July, 2011
IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr.M.P. No.922 of 2008
Vijay Kumar Sinha & others-- -- -- -- -- -- -- --Petitioners
Versus
The State of Jharkhand & another-- -- -- -- -- -- --Opposite Parties
--------
Coram: The Hon'ble Mr. Justice D.K. Sinha
---
For the Petitioners : Mr. Indrajit Sinha, Advocate
For the State : A.P.P.
4/ 6.7.2011
It is evident that service report of notice, which was sent to the opposite
party No.2, has not been received.
This petition was filed in the year 2008 and notice could not be served
upon the opposite party No.2.
In the circumstances, let service report of notice, which was sent
through ordinary process, be called for from the Nazarat, Giridih.
Put up this petition on 18th of July, 2011 under the same heading.
Till next date, interim order shall continue.
(D.K. Sinha, J.)
S.B.