Patna High Court – Orders
Shankar Paswan vs The State Of Bihar & Ors on 12 September, 2011
IN THE HIGH COURT OF JUDICATURE AT
PATNA
Civil Writ Jurisdiction Case No.7138 of 2010
Shankar Paswan
Versus
The State Of Bihar & Ors
----------------------------------
4. 12.09.2011 As prayed for ten days’ time is granted to take steps for fresh
service of notice upon Respondent no. 13 at the present and correct
addressed both under registered cover with A/D as well as ordinary
process failing which this application as against the concerned
respondents shall stand rejected without further reference to a Bench.
The notice by the ordinary process shall be served strictly
through the Executive Engineer, Baghmati Division, Sheohar under
whom Respondent no. 13 is stated to be presently posted at
Runnisaidpur under Baghmati Project. The notice through ordinary
process shall not be served in any other manner by the Process Server.
Snkumar/- (Navin Sinha,J.)