IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38230 of 2007
PAWAN KUMAR BHAGAT
Versus
THE STATE OF BIHAR & ORS
-----------
8. 25.11.2010. Learned counsel for the petitioner
may take steps for fresh service of notice on
opposite party nos.2, 4, 5 and 6 through
ordinary course as well as registered post
with A/D, for which requisites etc. must be
filed within a period of two weeks, failing
which this application shall stand rejected
without further reference to a Bench.
( Rakesh Kumar,J.)
N.H./