IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18209 of 2010
MD.ANWAR & ORS
Versus
MOTIUR RAHMAN @ MOTI & ORS
with
CWJC No.18244 of 2010
MD.ANWAR & ORS
Versus
BIBI SAMIRA ARZOO & ORS
-----------
3. 02.12.2010 Learned counsel for the petitioners submits that office has
informed him that the addresses of respondents in both the writ
petitions are not proper. Hence, learned counsel for the petitioners
prays that he may be permitted to file details of the respondents
with correct addresses by tomorrow on which addresses notices as
directed vide order dated 10.11.2010 be sent to the concerned
respondents.
Considering the facts and circumstances of both the cases
the prayer is allowed. Let learned counsel for the petitioners in
both the cases file details of the respondents with fresh addresses in
both the cases so that the notices be sent on the same addresses.
(S.N.Hussain,J.)
Sujit