Jharkhand High Court
Ram Prasad Singh vs State Of Jharkhand & Ors on 5 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Rev.No.1079 of 2009
Ram Prasad Singh. ... ... ... ...Petitioner(s)
-Versus-
The State of Jharkhand & Ors. ... ... ...Opp. Parties
------------
CORAM: THE HON'BLE MR. JUSTICE D.K.SINHA
For the Petitioner(s): Mr. Bijay Kumar Pandey, Advocate(s).
For the State: A.P.P.
-------------
06/ 05.04.2011
It is evident from the office note dated 22.07.2010 that the correct
address of the O.P.No.2 could not be traced out by the process server and
hence notice was returned unserved.
Let notice be published in the newspaper having wide circulation
in Ranchi and in the State with the draft duly approved by the Registrar General
within two weeks, on the presentation of the draft copy before him. Let it be
published thereafer within one week.
Put up this case after three weeks.
In the meantime, there shall be stay of further proceeding in
Maintenance Case No.7 of 2008, pending before the Principal Judge, Family
Court, Ranchi till the next date.
[D.K.Sinha,J.]
P.K.S.