IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21623 of 2010
MD.JAHANGIR
Versus
THE STATE OF BIHAR
-----------
4 14.1.2011 Two weeks’ time, as prayed for, is
allowed to take steps for fresh service of
notice on opposite party no.2 under registered
cover with A/D and also ordinary process with
present correct address, failing which this
application shall stand rejected, as against
concerned opposite party without further
reference to a Bench.
Returned copy, if available to be
utilized.
AI ( Mandhata Singh, J.)