IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5925 of 1991
Ram Briksh Rai & Ors.
Versus
State
-----------
12 14.09.2011 Perused the office notes.
As prayed for, three weeks’ time is granted to the
petitioners to take steps for fresh service of notice upon the
Respondent Nos. 3(b)(ii), 3(b)(iii) and 3(c) under ordinary
process on their correct and present addresses, failing which
this application as against them shall stand rejected without
further reference to a Bench.
At the time of placing this matter after report of
the Process Server, the Office will also place a note
regarding the status of the service of notice under registered
cover.
Sanjay-II ( Dr. Ravi Ranjan, J.)