High Court Patna High Court - Orders

Krishna Nandan Singh vs State Of Bihar on 28 September, 2010

Patna High Court – Orders
Krishna Nandan Singh vs State Of Bihar on 28 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.2253 of 2009

                                 KRISHNA NANDAN SINGH
                                        Versus
                                    STATE OF BIHAR


3   28.09.2010

Perused the office notes.

Petitioner is directed to take fresh steps for

notices upon opposite party no.2 by both means, under

ordinary process as well as under registered post with

acknowledgement due with correct present address, for which

requisites must be filed within one week from today, failing

which the application shall stand rejected without further

reference to Bench.

Rule, in admission matter, is made returnable

within four weeks.

(Akhilesh Chandra, J.)

AAhmad