IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.15981 of 2009
BRAJESH KUMAR & ANR.
Versus
THE STATE OF BIHAR & ANR.
****
/3/ 18 January The petitioners are
2011
directed to take steps for
fresh service of notice on
opposite party no. 2 under
registered cover with A/D as
well as under ordinary
process for which requisites
etc. must be filed within two
weeks, failing which this
application, as against the
concerned opposite party,
shall stand rejected without
further reference to a Bench.
( Gopal Prasad, J.)
S.A.