Patna High Court – Orders
Geeta Devi vs State Of Bihar on 25 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.6 of 2008
GEETA DEVI
Versus
STATE OF BIHAR
-----------
06 25.02.2011 Counsel for the petitioner submits that he would
take steps for substituted service within three weeks. He is
permitted to do so.
( Kishore K. Mandal, J. )
Safik