High Court Patna High Court - Orders

Israual Haque @ Pappu & Ors vs State Of Bihar & Anr on 19 September, 2011

Patna High Court – Orders
Israual Haque @ Pappu & Ors vs State Of Bihar & Anr on 19 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.13559 of 2009
                              Israual Haque @ Pappu & Ors
                                           Versus
                                  State Of Bihar & Anr
                                         ---------

4 19.09.2011 Office has reported that notice issued to opposite party no.2

under ordinary process returned unserved with an endorsement of the

process server that opposite party no.2 has gone outside. So far as

notice issued under registered cover with A/d is concerned, the same

has not been returned as yet.

In the aforesaid circumstances, fresh notice be issued to

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

well as under registered cover with A/d for which requisites etc. must

be filed within two weeks from today, failing which the application

shall stand dismissed without further reference to the Bench against

her.

List this matter after service of notice or appearance of

opposite party no.2 whichever is earlier.

In the meantime, further proceedings of Complaint Case

no.2524C/2007 (Tr. No. 3005/2008) pending in the court of Sub

divisional Judicial Magistrate, Vaishali at Hajipur shall remain stayed

till further order of this court.

Shahid                                   ( Hemant Kumar Srivastava,J)