IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42957 of 2009
Krishna Devi & Ors
Versus
State Of Bihar & Anr
-----------
04 29.09.2011 Heard learned counsel for the petitioners as well as
learned Additional Public Prosecutor for the State.
It would appear from the record that earlier notices were
sent to Opposite Party No. 2 twice but the aforesaid notices returned
unserved with endorsement of process server that the addressee was
not found at his residence.
In the aforesaid circumstance, let a notice to Opposite
Party No. 2 be sent through his learned counsel who is working in
Complaint Case No. 65 of 2009 in the court of Sub Divisional Judicial
Magistrate, Bhabhua on behalf of Opposite Party No. 2 with direction
to learned Sub Divisional Judicial Magistrate, Bhabhua to get the
notice be served upon learned counsel appearing for Opposite Party
No. 2 in above stated Complaint Case No. 65 of 2009.
Petitioners should furnish necessary requisites for
issuance of notice to Opposite Party No. 2 within two weeks after Puja
vacation, failing which this petition shall stand dismissed without
further reference to the Bench.
List the matter after service report or after appearance of
Opposite Party No. 2, whichever is earlier.
SHAHZAD ( Hemant Kumar Srivastava, J.)