IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25182 of 2008
CHITRANJAN SINGH
Versus
STATE OF BIHAR & ORS
-----------
09. 20.07.2010 Learned counsel for the petitioner is present.
Mrs. Kalpna appears on behalf of opposite party no.4.
Mr.P. Mehta appears on behalf of the State.
Learned counsel for the petitioner states that in view of
order dated 02.02.2010, Dasti summons were served upon the
opposite party nos. 4 to 7 but they refused. An interlocutory
application bearing no. 1254 of 2010 has been filed. It is stated
that opposite party no.4, who has appeared today is closely related
to opposite party nos. 5 and 7. They are the family members of
opposite party no.4.
Let service of notice on opposite party nos. 5 and 7, in the
facts and circumstances of the case, be treated as valid.
Sym ( Kishore K. Mandal, J.)