Patna High Court – Orders
Dasai Mahto &Amp; Ors. vs State Of Bihar &Amp; Ors. on 27 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2097 of 2010
DASAI MAHTO & ORS.
Versus
STATE OF BIHAR & ORS.
-----------
4. 27.10.2010 The service of notice on respondent No.6
is accepted as valid.
As prayed for two weeks’ time is allowed
to learned counsel for the petitioners to take
steps for fresh service of notice on respondent
Nos. 7,8 and 10 both under ordinary process and
registered cover with A/D at their present correct
address, failing which the application shall stand
rejected without further reference to a Bench.
VPS ( Ramesh Kumar Datta, J. )