In the High Court of Jharkhand at Ranchi
B.A. No.9310 of 2010
Vijay Kumar Sinha @ Vijay Sinha...... .......... Petitioner
VERSUS
State of Jharkhand and another ...............Opposite Parties
CORAM: HON'BLE MR.JUSTICE R.R.PRASAD
For the Petitioner :Mr. Nilesh Kumar
for the State :A.P.P
5/ 9.5.11
. Learned counsel appearing for the petitioner submits that in
spite of notice being issued to opposite party no.2, opposite party no.2 has not put
in appearance and under this circumstances, he may be permitted to take steps for
personal service of notice upon opposite party no.2.
The prayer is allowed.
Let steps for personal service of notice be taken upon opposite
party no.2 within two weeks.
Let this matter be listed for admission after two weeks on
appearance of opposite party no.2 or on filing affidavit regarding service of notice
upon opposite party no.2.
(R.R.Prasad, J.)
ND/