IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14656 of 2010
Madhav Prasad Singh & Anr
Versus
The State Of Bihar & Anr
-----------
3/ 09-09-2011 Seen the execution report.
Petitioner is directed to take steps for fresh service
of notice upon O.P. No.2 at his present and correct address
both under ordinary process as well as by registered cover
with A/D within two weeks failing which this application as
against him shall stand rejected without any further reference
to the Bench.
The Rule is made returnable within four weeks.
(Aditya Kumar Trivedi,J.)
perwez