Patna High Court – Orders
The State Of Bihar Thro.The Co vs Madhu Sudan Prasad on 18 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.438 of 1997
THE STATE OF BIHAR THRO.THE CO
Versus
MADHU SUDAN PRASAD
-----------
21 18.03.2011 Perused the office notes.
It appears that despite of indulgence granted
to Mr. Anirudh Kumar Verma, Advocate, for filing
vakalatnama on behalf of the proposed legal
representatives of the sole respondent, the same has not
been filed.
Issue notice in connection with both the
interlocutory applications, i.e. I.A. No. 2949 of 201 and
I.A. No. 2950 of 2010 to the proposed legal
representatives of the sole respondent under ordinary
process as well as registered cover with A/D for which
requisites etc. must be filed within three weeks, failing
which the aforesaid interlocutory applications shall
stand dismissed without further reference to a Bench.
Spd/- ( Dr. Ravi Ranjan, J.)