Patna High Court – Orders
Afroz Ahmad vs State Of Bihar & Anr on 24 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.40236 of 2010
Afroz Ahmad
Versus
State Of Bihar & Anr
3. 24.08.2011 Issue fresh notice to the O.P. No.2 with present
and correct address by ordinary process as well as
registered cover with A/D for which requisites etc. must be
filed within two weeks, failing which the application shall
stand rejected without further reference to a Bench.
Permission is granted to make necessary
correction in the first page of the petition.
Returned copy, if any, may be utilized.
shail (Mandhata Singh, J.)