IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1668 of 2011
Pramod Kumar Prabhakar
Versus
The State Of Bihar & Anr.
-----------
4 18.07.2011 Office note dated 15.07.2011 reflects that
ordinary services of notice have not been effected since,
learned lawyer appearing for the complainant is not long
holding the brief of the complaint case
In the circumstances, let the ordinary process of
notice be transmitted to the learned court below to be kept
in the office of the learned court below which will be
served from any learned counsel who will appear on
behalf of the complainant in the Complaint Case No.
2435(c) of 2009 on the next date fixed.
Since, the undelivered cover has not been
returned with regard to the registered notices, let the
matter be listed for admission on 7th of September, 2011.
Let the interim order dated 14.02.2011 be
continued.
Amrendra/ ( Dinesh Kumar Singh, J)