Patna High Court – Orders
Mahendra Pratap Singh vs State Of Bihar &Amp; Ors on 21 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.889 of 2010
MAHENDRA PRATAP SINGH
Versus
STATE OF BIHAR & ORS
-----------
04/ 21.01.2011 Registry is directed to utilize the notice returned
un-served by re-issuing it upon Respondents 4 and 5, under
ordinary process. In case, Respondents 4 and 5 are found
not present on their address, the notice is directed to be
hanged at their residence as provided under Section 64 of
the Cr.P.C.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/