Patna High Court – Orders
Rana Pratap Jaiswal vs The State Of Bihar on 10 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35439 of 2010
RANA PRATAP JAISWAL
Versus
THE STATE OF BIHAR
------
3/ 10.03.2011 Fresh notice be issued with correct and present address
to the Opposite Party No.2 by ordinary process as well as registered
cover with A/D for which requisites etc. must be filed within two
weeks, failing which the application shall stand rejected without
further reference to a Bench.
Returned copy, if any, may be utilized.
In the meantime, interim relief, as granted on
15.11.2010, shall continue.
shail (Mandhata Singh, J.)