IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.18986 of 2010
=============================================
Sachidanand Sharma
…. …. Petitioner/s
Versus
State Of Bihar
…. …. Opposite Party/s
=============================================
—————
4/ 16-08-2011 As per service report, the same could not be
effected on account of absence of O.P.No.2 who has gone to Delhi
for treatment. Petitioner is, accordingly directed to take initiatives
for fresh service of notice upon O.P. No.2 by both ordinary
process as well as under registered cover with A/D with present
and correct address within one week failing which this application
as against O.P. No.2 shall stand rejected without further reference
to the Bench.
Put up after service of notice.
(Aditya Kumar Trivedi, J)
Md. Perwez Alam/-