High Court Patna High Court - Orders

Harendra Kumar @ Kumar Harendar vs State Of Bihar & Anr on 9 August, 2011

Patna High Court – Orders
Harendra Kumar @ Kumar Harendar vs State Of Bihar & Anr on 9 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.18072 of 2009
                                Harendra Kumar @ Kumar Harendar
                                                 Versus
                                       State Of Bihar & Anr
                                               ---------

5 09.08.2011 Office has reported that notices were issued to opposite party

no.2 by both processes that is under ordinary process as well as under

registered cover with A/d. A/d of notice of registered cover was

received by one Ramesh Choudhary for opposite party no.2 and so

far as ordinary process notice is concerned, the same returned with

report of the process server that opposite party no.2 was not found on

her address.

In the aforesaid circumstances, in my view, it is not proper

and valid service of notice on opposite party no.2.

Let fresh notice be issued to opposite party no.2 for which

requisites must be filed within two weeks, failing which the

application shall stand dismissed without further reference to the

Bench.

Put up this case after service of notice or appearance of

opposite party no.2 whichever is earlier.

 Shahid                                   ( Hemant Kumar Srivastava,J)