IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.873 of 2010
SHARMILA MURARKA
Versus
STATE OF BIHAR & ANR
-----------
5 11.03.2011 Although the case has been placed under the
heading for admission, however, on perusal of the office
note dated 08.12.2010 it appears that the notice sent
under the ordinary process has returned back without any
report.
Let the office re-issue the notice under the
ordinary process to the opposite party no.2 again.
List this case immediately on receipt of the
service report.
Manish/- ( Shailesh Kumar Sinha,J.)