IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22377 of 2010
MAHESHWARI PRASAD
Versus
STATE OF BIHAR
-----------
3 21.06.2011 Learned counsel for the petitioner is present.
No one appears for the opposite party no.2.
The vakalatnama filed on behalf of the opposite
party no.2 mentions as ‘for petitioner’ instead of ‘for
opposite party no.2’.
Let the vakalatnama be taken to have been filed
on behalf of the opposite party no.2.
The case may be placed under the heading for
admission.
Manish/- ( Shailesh Kumar Sinha,J.)