IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.386 of 2009
INCOME TAX OFFICER SPL.INV.WARD-1
Versus
M/S INTER PHARMACEUTICALS LTD
-----------
07- 27/4/2011 Perused the office notes. It appears that notice on
the sole respondent has been returned unserved with a report
that the address of the respondent -Company has changed.
In the circumstances, as prayed for by learned counsel for
the appellant, eight weeks’ time is granted to take steps for
fresh service of notice on the sole respondent by ordinary
process as well as by registered cover with A.D. with the
present and correct address, failing which the appeal shall
stand rejected without further reference to the Bench. The
returned copies, if available, may be utilised.
( S K Katriar )
( S P Singh )
mrl