High Court Patna High Court - Orders

Udgar Yadav &Amp; Ors vs State Of Bihar &Amp; Anr on 8 November, 2010

Patna High Court – Orders
Udgar Yadav &Amp; Ors vs State Of Bihar &Amp; Anr on 8 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.8766 of 2007
                                   UDGAR YADAV & ORS
                                              Versus
                                  STATE OF BIHAR & ANR
                                            -----------

6. 8.11.2010. In the present case earlier notice was issued to

opposite party no.2 pursuant to which a letter sent by opposite

party no.2 was received in the court with an indication that her

financial position is not such that she can pursue the case at, Patna.

The said letter has been kept at flag ‘B’.

Keeping in view the request made by opposite party

no.2 it is desirable to appoint Mr. Prasoon Sinha, learned

Government Advocate to assist the court on behalf of opposite

party no.2.

Let the name of Mr.Prasoon Sinha appear in the daily

cause list for opposite party no.2.

Learned counsel for the petitioner may serve a copy of

the brief to Sri Sinha.

List the case on 18th November, 2010.

Md.S.                                                      ( Rakesh Kumar, J.)