IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23372 of 2009
KAPILDEO CHOUDHARY & ORS
Versus
THE STATE OF BIHAR & ANR
---------
04. 01.02.2011 In view of the office note dated 31.01.2011, let
fresh notices under registered cover be issued to O.P. No.
2 on the present and correct address as the service report
of the registered cover reflects that O.P. No. 2 does not
reside on the given address.
Let petitioner file requisites within a period of two
weeks including the present and correct address of O.P.
No. 2.
Let the return copy of the notices be utilized, if
available on record.
Shageer (Dinesh Kumar Singh, J)