IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25907 of 2001
SANMUKHA KUER & ORS
Versus
STATE OF BIHAR & ANR
-----------
3. 9.11.2010. Learned counsel for the petitioners
is permitted to take steps for fresh service
of notice on opposite party no.2 through
ordinary post as well as registered cover
with A/D, for which requisite etc. must be
filed by 19th November,2010, failing which
this application shall stand rejected without
further reference to a Bench.
( Rakesh Kumar,J.)
N.H./