IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.331 of 2010
KEDAR PASWAN & ORS
Versus
STATE OF BIHAR & ORS
-----------
4 15.9.2010 One week’s time is allowed to take steps for fresh
service of notice on respondent nos.6 and 7 under ordinary
process, which would be served on them through the court of the
Sub Divisional Judicial Magistrate, Barh, failing which this
application, as against the concerned respondents, shall stand
rejected without further reference to a Bench.
Put up this case after service of notice or after five
weeks which ever is earlier.
(S.P.Singh,J)
KHAN