Patna High Court – Orders
Yakub Ansari @ Yakub Ali &Amp; Anr vs The State Of Bihar &Amp; Anr on 21 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15511 of 2008
YAKUB ANSARI @ YAKUB ALI & ANR
Versus
THE STATE OF BIHAR & ANR
-----------
03 21.09.2010 Looking at the marginal note(s), learned counsel for the
petitioners prays for and is granted 02 week’s time to take fresh steps
for service of notice on opposite party no.2 under ordinary process, for
which requisites etc. must be filed within the aforesaid time, failing
which this application as against the concerned opposite party shall
stand rejected without further reference to a Bench.
Sym ( Kishore K. Mandal, J.)