IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31408 of 2010
Santosh Singh @ Santosh Kamal Singh & Ors
Versus
State Of Bihar & Anr
-----------
3 18.07.2011 Learned counsels for the petitioners and the
State are present.
As prayed for, let notice be issued to the opposite
party no.2 through both processes i.e. ordinary as well as
by post under registered cover with A/D, for which
requisites etc. must be filed within a week.
List this case immediately on service of notice or
on appearance of the opposite party no.2 whichever is the
earlier.
Manish/- ( Shailesh Kumar Sinha,J.)