IN THE HIGH COURT OF JUDICATURE AT PATNA
G. APP. (DB) No.45 of 2010
The State Of Bihar
Versus
Pradeep Mahaseth & Ors.
-----------
5 28/06/2011 Perused the office note.
As prayed for, six weeks’ time is granted to the
learned counsel for the State to take steps for fresh
service of notice on respondent nos. 3, 5, 11, 12 and 13
by both ordinary process as well as through registered
cover on their correct and present address, failing which
this appeal shall as against concerned respondents
shall stand rejected without further reference to a
Bench.
(Shyam Kishore Sharma, J.)
(Rajendra Kumar Mishra, J.)
avin