Patna High Court – Orders
S.M.Zikrullah vs State Of Bihar on 8 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24950 of 2008
S.M.Zikrullah
Versus
The State Of Bihar and another
----------------------------------
3. 8.9.2011. Seen the office notes from which it appears that
the notice issued to opposite party no.2 under ordinary
process has been returned unserved with a report of the
Process Server that opposite party no.2 died.
In that view of the matter, two weeks’ time is
granted to the petitioner to take steps to file a substitution
petition in this regard.
(Rajendra Kumar Mishra, J)
P.S.