High Court Patna High Court - Orders

Om Prakash Narain @ U.P.Narain vs The State Of Bihar &Amp; Anr on 15 July, 2008

Patna High Court – Orders
Om Prakash Narain @ U.P.Narain vs The State Of Bihar &Amp; Anr on 15 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.26341 of 2007
                         OM PRAKASH NARAIN @ U.P.NARAIN
                                     Versus
                            THE STATE OF BIHAR & ANR
                                  -----------

4 15.7.2008 This matter arises out of a complaint filed by Lal Mohan

Singh, son of Jitu Singh.

The notice has been returned with the note that opposite

party was not available on his address.

In the circumstances one week time is allowed to take

steps for fresh service of notice on opp. Party no.2 through the Judicial

Magistrate, Jamui who will get the notice served on the complainant in

respect of Complaint Case No. 141C/2006. The court may also take

steps to inform the counsel appearing on behalf of the complainant

regarding the pendency of this case in this court.

List this case on service of notice.

Returned copy of the brief, if available, may be utilized.

haque                                                         (Sheema Ali Khan, J.)