IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.40684 of 2009
Dahish Hasan @ Md.Chand
Versus
State Of Bihar & Anr
-----------
06/ 14.11.2011 It is pointed out by learned counsel for the petitioner that
one co-accused Mahmud Alam @ Md Mahmud has preferred Cr.
Misc. no. 38854 of 2008 against the impugned order dated 29.5.2006
passed in Khajekalan P.S. Case no. 38 of 2006 and in the said case,
notice was issued to opposite party no.2 and he has already made his
appearance in the aforesaid case.
So far as the present case is concerned, it would appear
from the report of the process server that notice has not been served
personally on opposite party no.2
In the aforesaid circumstances, let this matter be placed
side by side with Cr. Misc. no. 38854 of 2008 with prior permission
of Hon’ble the Chief Justice.
shahid (Hemant Kumar Srivastava,J)