Patna High Court – Orders
Father Andrews Tambi vs State Of Bihar on 22 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.41508 of 2009
FATHER ANDREWS TAMBI
Versus
THE STATE OF BIHAR & ANR.
****
/3/ 22.12.2010 The learned counsel for the petitioner prays for
two weeks’ time after Christmas Holidays for taking fresh
steps for service of notice upon opposite party no. 2 under
registered cover with A/D as well under ordinary process
on her correct and present address.
Prayer is allowed.
The returned copy of the brief, if available on
record, may be utilized.
( Gopal Prasad, J.)
S.A.