IN THE HIGH COURT OF JUDICATURE AT PATNA
M.A. No.342 of 2009
THE STATE OF BIHAR & ANR.
Versus
WORK MANAGER, BIHAR CONS.CORP.
****
/7/ 22.09.2010 The learned counsel
for the appellants prays for
three weeks’ time for taking
steps for fresh service of notice
on respondent 1 under
registered cover with A/D as
well as under ordinary process
on it’s correct and present
address.
Prayer is allowed.
The returned copy of
notice, if available on record,
may be utilized.
(Gopal Prasad, J. )
S.A.