High Court Patna High Court - Orders

Ranjeet Kumar @ Ranjeet Paswan vs State Of Bihar on 5 August, 2011

Patna High Court – Orders
Ranjeet Kumar @ Ranjeet Paswan vs State Of Bihar on 5 August, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.25553 of 2008
                         Ranjeet Kumar @ Ranjeet Paswan
                                         Versus
                                    State Of Bihar
                                       -----------

4 5.8.2011 In this case no notice need be sent as apparently there

is a mistake in view of the fact that a Vakalatnama was already

filed on behalf of opposite party no.2 on 12.9.2008. Order no. 2

indicates that this case was dismissed due to non-compliance of

order issuing notice. This case could not have been dismissed

against opposite party no.2 on 30.5.2011 for non-compliance of

the order, dated 3.5.2011 as opposite party no.2 had already

appeared in this case.

This aspect of the matter should have been pointed out

earlier by the office. In any event this case cannot be dismissed on

the ground that notice was not filed, since opposite party no.2 had

already filed Vakalatnama.

     haque                                            ( Sheema Ali Khan, J.)