Patna High Court – Orders
Bishundeo Gope @ Bishundeo Yadav & … vs State Of Bihar & Anr on 5 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13453 of 2010
Bishundeo Gope @ Bishundeo Yadav
Versus
State Of Bihar & Anr
with
Cr.Misc. No.14240 of 2010
Bishundeo Gope @ Bishundeo Yadav & Ors
Versus
State Of Bihar & Anr
-----------
3 05.07.2011 As prayed for, two weeks’ time is allowed to take
steps for fresh service of notice on the opposite party no.2
under both processes i.e. by ordinary as well as by post
under registered cover with A/D on his present and correct
address.
As prayed for, learned counsel for the petitioner
be given Dasti Summon for getting its service on the
opposite party no.2.
Manish/- ( Shailesh Kumar Sinha,J.)