IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.10818 of 2009
RASHID SHAH & ORS.
Versus
THE STATE OF BIHAR & ANR.
****
/4/ 19 January With regard to the
2011
office note, dated
18.01.2011, the petitioners
are directed to take steps for
fresh service of notice upon
opposite party no. 2, on
present and correct address,
under registered cover with
A/D as well as under
ordinary process for which
requisites etc. must be filed
within three weeks.
( Gopal Prasad, J.)
S.A.