IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No. 1063 of 2010
In
CWJC No. 14259 of 2003
================================================
THE STATE OF BIHAR & ORS.
Versus
GANESH PRASAD & ORS.
================================================
Appearance:
For the appellants: Mr Zaki Haider, AC to GA X.
===============================================
CORAM: HONOURABLE THE CHIEF JUSTICE
AND
HONOURABLE MR JUSTICE JYOTI SARAN
ORAL ORDER
(Per : HONOURABLE THE CHIEF JUSTICE)
4. 20.09.2010. Respondent no. 2 is reported unserved for want
of correct address.
Learned counsel for the appellant State will,
within three days from today, furnish fresh address of the
respondent no. 2. Notice will issue to the respondent no. 2
thereafter, to be made returnable on 25th October 2010.
Notice will be served through Court process. Process will
be paid within one week from today.
Copies may not be filed afresh.
( R.M. Doshit, CJ )
( Jyoti Saran, J )
Dilip