High Court Patna High Court - Orders

Vijay Kumar Mishra vs The State Of Bihar &Amp; Ors on 14 February, 2011

Patna High Court – Orders
Vijay Kumar Mishra vs The State Of Bihar &Amp; Ors on 14 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.15830 of 2010
                                VIJAY KUMAR MISHRA
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

03. 14.02.2011 Nobody appears on behalf of the petitioner.

Perused the office notes. It has been found therein

that notices on respondent nos. 5,7,10 to 14 and 15 have validly

been served.

Let service of notice on the said respondents be

treated as valid.

As about respondent nos. 6, 8 and 9, the service

report indicates that they are dead.

Let the petitioner take steps for substitution of those

respondents within three weeks.

( Kishore K. Mandal )
hr