Patna High Court – Orders
Girja Shankar Prasad vs The Union Of India &Amp; Ors on 30 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6699 of 2010
GIRJA SHANKAR PRASAD
Versus
THE UNION OF INDIA & ORS
-----------
3. 30.8.2010 As prayed for, two weeks’ time is allowed to learned
counsel for the petitioner to take steps for fresh service of
notice on respondent No.4 both under ordinary process and
registered cover with A/D at the correct present address,
failing which the application shall stand rejected without
further reference to a Bench.
(Ramesh Kumar Datta,J.)
Spal/