IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.41508 of 2009
FATHER ANDREWS TAMBI
Versus
THE STATE OF BIHAR & ANR.
****
/3/ 22.12.2010 The learned counsel for the petitioner prays for
two weeks’ time after Christmas Holidays for taking fresh
steps for service of notice upon opposite party no. 2 under
registered cover with A/D as well under ordinary process
on her correct and present address.
Prayer is allowed.
The returned copy of the brief, if available on
record, may be utilized.
( Gopal Prasad, J.)
S.A.