Patna High Court Cr.Misc. No.42921 of 2010 (3) dt.23-06-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.42921 of 2010
====================================================
Bhaso Singh
…. …. Petitioner/s
Versus
The State Of Bihar & Anr
…. …. Opposite Party/s
3 23.06.2011 As prayed for, three weeks’ time is allowed to
take steps for fresh service of notice on the opposite party
no.2 under both processes i.e. ordinary as well as by post
under registered cover with A/D on his correct and
present address.
Manish/- ( Shailesh Kumar Sinha,J.)