IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10150 of 2010
SK. AYAZ
Versus
STATE OF BIHAR & ANR
-----------
3 14.7.2010 Two weeks’ time, as prayed for, is
allowed to take steps for fresh service of
notice on opposite party no.2 under registered
cover with A/D and also ordinary process with
present correct address, failing which this
application shall stand rejected, as against
concerned opposite party without further
reference to a Bench.
Returned copy, if available, to be
utilized.
In the meantime, interim protection
granted to the petitioner by order dated
27.4.2010 shall continue.
AI ( Mandhata Singh, J.)