IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22535 of 2006
NOORUDDIN & ANR
Versus
STATE OF BIHAR & ANR
-----------
8 1.7.2008 Seen the office note.
Notice issued under registered cover has returned back with
an endorsement of postal peon that opposite party no.2 has died.
Petitioner is permitted to add daughters of opposite party
no.2 in his place.
Issue notice to newly added opposite party nos.2 and 3 both
under ordinary process and registered cover with A/D, for which
requisites must be filed within two weeks from today, failing which
this application shall stand rejected as against concerned opposite
parties without further reference to a Bench.
AI (M.Saran,J.)