Patna High Court – Orders
Kumari Madhumita Pandey vs The State Of Bihar &Amp; Ors on 28 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13455 of 2009
KUMARI MADHUMITA PANDEY
Versus
THE STATE OF BIHAR & ORS
-----------
03. 28.4.2011 One week’s time, as prayed for, is granted to the
petitioner to take steps for fresh service of notice on respondent
No.9 with complete and correct address by registered post as
well as ordinary process.
So far as respondents No.7 and 8 are concerned, let
the service of notices on them be treated to be valid.
rkp ( Ajay Kumar Tripathi, J.)