High Court Patna High Court - Orders

Dilip Kumar Singh vs State Of Bihar on 28 June, 2010

Patna High Court – Orders
Dilip Kumar Singh vs State Of Bihar on 28 June, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.6878 of 2010
                                 DILIP KUMAR SINGH
                                            Versus
                                  1. STATE OF BIHAR
                                     2. Kiran Singh
                                          -----------

3. 28.6.2010 Let take steps for fresh service of notice upon opposite party

no.2 both under registered cover with A/D as well as under ordinary

process with correct present address for which requisites etc. must be

filed within two weeks, failing which this application shall stand

rejected as against the concerned opposite party without further

reference to a Bench.

In the meantime, interim relief granted to the petitioner vide

order dated 12.3.2010 shall continue.

      Sudip                                         ( Mandhata Singh,J )