High Court Patna High Court - Orders

Rana Pratap Jaiswal vs The State Of Bihar on 10 March, 2011

Patna High Court – Orders
Rana Pratap Jaiswal vs The State Of Bihar on 10 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.35439 of 2010
                               RANA PRATAP JAISWAL
                                      Versus
                                THE STATE OF BIHAR
                                      ------

3/ 10.03.2011 Fresh notice be issued with correct and present address

to the Opposite Party No.2 by ordinary process as well as registered

cover with A/D for which requisites etc. must be filed within two

weeks, failing which the application shall stand rejected without

further reference to a Bench.

Returned copy, if any, may be utilized.

In the meantime, interim relief, as granted on

15.11.2010, shall continue.

shail                                         (Mandhata Singh, J.)