High Court Patna High Court - Orders

Krishna Devi & Ors vs State Of Bihar & Anr on 29 September, 2011

Patna High Court – Orders
Krishna Devi & Ors vs State Of Bihar & Anr on 29 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.42957 of 2009
                                    Krishna Devi & Ors
                                            Versus
                                   State Of Bihar & Anr
                                          -----------

04 29.09.2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

It would appear from the record that earlier notices were

sent to Opposite Party No. 2 twice but the aforesaid notices returned

unserved with endorsement of process server that the addressee was

not found at his residence.

In the aforesaid circumstance, let a notice to Opposite

Party No. 2 be sent through his learned counsel who is working in

Complaint Case No. 65 of 2009 in the court of Sub Divisional Judicial

Magistrate, Bhabhua on behalf of Opposite Party No. 2 with direction

to learned Sub Divisional Judicial Magistrate, Bhabhua to get the

notice be served upon learned counsel appearing for Opposite Party

No. 2 in above stated Complaint Case No. 65 of 2009.

Petitioners should furnish necessary requisites for

issuance of notice to Opposite Party No. 2 within two weeks after Puja

vacation, failing which this petition shall stand dismissed without

further reference to the Bench.

List the matter after service report or after appearance of

Opposite Party No. 2, whichever is earlier.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)