IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30266 of 2001
SRIMATI SHAKUNTALA PANDEY & ANR
Versus
STATE OF BIHAR
-----------
10 20-09-2010 The present petition was heard on 06-09-2010 and it
was adjourned to enable the learned counsel for the petitioners to
file a detailed supplementary affidavit in view of changed
circumstances. Learned counsel for the petitioner, though, has
prepared the supplementary affidavit, but the same could not be
served on the other side. None appeared on behalf Opp.Party
no.2. Even today, learned counsel for Opp.Party no.2, whose
name appears in the daily cause list, has not appeared.
Accordingly, supplementary affidavit was not accepted.
It is necessary for the ends of justice to hear other side.
Issue notice to Opp.Party no.2 through ordinary
process, for which requisites etc. must be filed within a period of
10(ten) days, failing which this application shall stand rejected
without further reference to a Bench.
Put up this case either after service of notice on
Opp.Party no.2 or after two months, whichever is earlier.
( Rakesh Kumar, J.)
NKS/-