IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.15 of 2009
NEELU JAIN & ANR
Versus
THE STATE OF BIHAR & ANR
-----------
02 17.08.2010 Learned counsel for the petitioners submits that there
is change of mind of petitioner no.1. He refers to the averments
made in paragraph nos. 4 and 5 of the present application.
Let notice be issued to opposite party no.2 through
ordinary process as well as registered cover with A/D for which
requisites etc. must be filed within one week failing which this
application as against the concerned opposite party shall stand
rejected without further reference to a Bench.
Sym ( Kishore K. Mandal, J.)