Patna High Court – Orders
Raghunath Dey vs State Of Bihar & Anr on 27 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42706 of 2008
Raghunath Dey
Versus
State Of Bihar & Anr
-----------
2 27.7.2011 Issue notice to opposite party no. 2
under registered cover with A/D and also
ordinary process, for which requisite must be
filed within two weeks, failing which this
application shall stand rejected without further
reference to a Bench.
Put up this case after service of notice
along with the record of Cr.Misc.No. 39737 of
2008.
AI ( Mandhata Singh, J.)