IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2253 of 2009
KRISHNA NANDAN SINGH
Versus
STATE OF BIHAR
3 28.09.2010
Perused the office notes.
Petitioner is directed to take fresh steps for
notices upon opposite party no.2 by both means, under
ordinary process as well as under registered post with
acknowledgement due with correct present address, for which
requisites must be filed within one week from today, failing
which the application shall stand rejected without further
reference to Bench.
Rule, in admission matter, is made returnable
within four weeks.
(Akhilesh Chandra, J.)
AAhmad