Patna High Court – Orders
Krishna Kumar @ Krishna Mahto vs State Of Bihar on 7 July, 2008
Cr. Misc. No.9280 of 2008
****
/3/ 07.07.2008 Ten days’ time is allowed
for taking steps for fresh service of
notice on opposite party no. 2
under registered cover with A/D
with correct and present address.
( Mridula Mishra, J. )
S.A.