IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.18072 of 2009
Harendra Kumar @ Kumar Harendar
Versus
State Of Bihar & Anr
---------
5 09.08.2011 Office has reported that notices were issued to opposite party
no.2 by both processes that is under ordinary process as well as under
registered cover with A/d. A/d of notice of registered cover was
received by one Ramesh Choudhary for opposite party no.2 and so
far as ordinary process notice is concerned, the same returned with
report of the process server that opposite party no.2 was not found on
her address.
In the aforesaid circumstances, in my view, it is not proper
and valid service of notice on opposite party no.2.
Let fresh notice be issued to opposite party no.2 for which
requisites must be filed within two weeks, failing which the
application shall stand dismissed without further reference to the
Bench.
Put up this case after service of notice or appearance of
opposite party no.2 whichever is earlier.
Shahid ( Hemant Kumar Srivastava,J)