Patna High Court – Orders
Sanmol Yadav vs The State Of Bihar & Ors on 18 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.661 of 2009
Sanmol Yadav
Versus
The State Of Bihar & Ors
-----------
03. 18.08.2011 Service of notice upon Respondent No. 7 is
deemed to be valid.
Counsel, appearing for Respondent No. 7 will
remove the defect, so far Vakalatnama is concerned
within one week.
(Mridula Mishra, J.)
SKM