Patna High Court – Orders
Smt. Renu Devi vs State Of Bihar &Amp; Anr on 24 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1213 of 2008
SMT. RENU DEVI
Versus
STATE OF BIHAR & ANR
-----------
02 24.06.2010 Learned counsel for the petitioner is permitted to make
necessary correction in the address of the Opposite party no.2.
Let notice, in the admission matter, be issued to the
opposite party no.2 through ordinary process as well as registered
cover with A/D, for which requisites etc; must be filed within a
period of one week, failing which this application shall stands
rejected without further reference to a Bench.
Sym ( Kishore K. Mandal, J.)