IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37497 of 2008
Pawan Kumar Agrawal
Versus
The State Of Bihar & Anr
----------------------------------
4. 15.9.2011. Perused the office notes.
Learned counsel appearing on behalf of the
petitioner submits that in this case vakalatnama on behalf of
opposite party no.2 has already been filed.
Mr. Md. Najmul Hoda, learned counsel, also
admitted that he has already filed vakaltanama on behalf of
opposite party no.2.
It appears from the record that vakalatnama has
already been filed on behalf of opposite party no.2 and the
name of the learned counsel for the opposite party no.2 is
also appearing in the daily cause list.
In that view of the matter, list this matter under the
heading ‘for Admission’ in usual course.
(Rajendra Kumar Mishra, J)
P.S.