IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1014 of 2011
Prince Kumar Pandit @ Prince Kumar
Versus
The State Of Bihar And Ors.
-----------
3/ 17/11/2011 Seen the execution report so far against O.P. N0.2
is concerned. The service could not be effected on account of
absence of O.P. No.2, as such, petitioner is directed to take
fresh steps within a week for service of notice upon O.P. No.2
for which requisites by ordinary process must be filed within
a week failing with this application as against O.P. No.2 shall
stand rejected without further reference to the Bench.
List is after service of notice.
(Aditya Kumar Trivedi,J.)
perwez