Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Harish Chandra Prasad on 13 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1727 of 2010
THE STATE OF BIHAR & ORS
Versus
HARISH CHANDRA PRASAD
-----------
3. 13.1.2011 As prayed for by learned counsel for the
appellants, four weeks’ time is granted to take steps for
fresh service of notice on the sole respondent under ordinary
course as well as per registered post with A/D with the
present and correct address, failing which this appeal, as
against him, shall stand rejected without further reference to
the Bench.
( S. K. Katriar,J. )
Vinay/ ( S. P. Singh, J.)