IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32020 of 2009
UDAY KUMAR MAURYA @ UDAY MAHTO
Versus
THE STATE OF BIHAR
-----------
7 8.11.2010 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.
In the meantime, no coercive step shall
be taken against the petitioner in connection
with Complaint Case No. 9© of 2008 pending in
the court of Additional Chief Judicial
Magistrate, Barh, Patna.
AI ( Mandhata Singh, J.)