Patna High Court – Orders
Md. Manzoor &Amp; Anr vs State Of Bihar &Amp; Anr on 1 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39595 of 2008
MD. MANZOOR & ANR
Versus
STATE OF BIHAR & ANR
-----------
3. 1.7.2010. Office note shows that process server
has reported that notice was served on
opposite party no.2. However, he had not
granted receipt.
Accordingly, service of notice is
considered as valid service.
( Rakesh Kumar,J.)
N.H./