Patna High Court – Orders
Rajesh Kumar @ Bablu vs The State Of Bihar on 9 July, 2008
Cr. Misc. No.03680 of 2008
With
Cr. Misc. No.14527 of 2008
****
/4/ 09.07.2008 Counsel for the petitioners
is allowed two weeks’ time to make
necessary correction, so far
impleading the name of opposite
party no. 2 is concerned. Instead
of Bablu Kumar, name of Rinki
Kumari should be there and,
accordingly, steps be taken for
sending notice to Rinki Kumari
under registered cover with A/D as
per the order, dated 23.06.2008.
( Mridula Mishra, J. )
S.A.