Patna High Court – Orders
Renu Kumari vs The State Of Bihar & Anr. on 12 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28204 of 2011
Renu Kumari
Versus
The State Of Bihar & Anr.
-----------
02/ 12.10.2011 Issue notice to Opposite Party No. 2
on the current address as well as on the
permanent address, both under ordinary
process as well as under registered cover
with A/D for which requisites etc, must be
filed within a period of one week from
today, failing which this application as
against the concerned Opposite Party No. 2
shall stand rejected without further
reference to a Bench.
List this case immediately after
service of notice on Opposite Party No. 2
is complete.
Ranjan (Mihir Kumar Jha, J.)