Patna High Court – Orders
Ramesh Sah vs The State Of Bihar on 20 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12210 of 2010
RAMESH SAH
Versus
THE STATE OF BIHAR
4 20.08.2010
Heard learned counsel for the petitioner and
perused the office notes.
As it appears, mother of opposite party no.2 has
received notice in his name whereas notice issued through
registered post as early as on 06.07.2010 has not yet returned.
Taking into consideration, service of notice
upon opposite party no.2 is accepted as valid.
(Akhilesh Chandra, J.)
AAhmad