Patna High Court – Orders
Mallu Bind vs State Of Bihar on 24 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34909 of 2010
MALLU BIND
Versus
STATE OF BIHAR
------
4/ 24.03.2011 Issue fresh notice to the Opposite Party No.2 with
present and correct address by ordinary process as well as registered
cover with A/D for which requisites etc. must be filed within two
weeks, failing which the application shall stand rejected without
further reference to a Bench.
Returned copy, if any, may be utilized.
In the meantime, interim relief, as granted on
03.02.2011, shall continue.
shail (Mandhata Singh, J.)