IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5015 of 2011
Sunita Devi
Versus
The Bihar State Electricity Board & Ors.
-----------
3 28.06.2011 Perused the office note.
As prayed, four weeks time is
granted to take steps for fresh
service of notice on respondent no. 5
through ordinary post as well as
registered cover with A/D, for which,
requisites etc. must be filed within
a period of four weeks, failing
which, the entire petition shall
stand rejected without further
reference to a Bench.
Praful ( Rakesh Kumar, J. )