Patna High Court – Orders
Pawan Munjal vs State Of Bihar &Amp; Anr on 28 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14289 of 2007
PAWAN MUNJAL
Versus
STATE OF BIHAR & ANR
-----------
9. 28.9.2010. Petitioner is directed to take steps
for service of notice on opposite party no.2
through ordinary as well as registered post
with A/D, for which requisites etc. must be
filed within a period of one week, failing
which the entire petition shall stand
rejected without further reference to a
Bench.
( Rakesh Kumar,J.)
N.H./