IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12156 of 2009
DEONARAYAN PRASAD YADAV
Versus
THE STATE OF BIHAR & ORS
-----------
03. 02.02.2011 Nobody appears on behalf of the petitioner. State is
present.
It appears that notices have been duly served on
O.P.No.4. It further appears that so far as O.P.Nos. 2,3,5,6 and 7
are concerned, they refuse to receive the same and did not grant
receipt. Hence, copy of the notice was affixed on their doors.
In that view of the matter, service of notice on all
the opposite parties are treated as valid.
( Kishore K. Mandal )
hr