IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.216 of 2007
THE STATE OF BIHAR & ORS
Versus
SHIVADHAR RAI & ORS
-----------
07. 11.02.2011 In view of the Office Note notices on Respondent
Nos. 2(ii) to 2(iv) may be deemed as validly served whereas
fresh steps may be taken on Respondent No. 2(i) within 2
weeks, failing which the appeal as against him shall stand
rejected without further reference to Bench.
Two weeks’ further time is granted for awaiting
service of notices on Respondent No. 3.
(Anjana Prakash, J.)
Vikash/-