IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2455 of 2011
Harendra Pratap Singh
Versus
The State Of Bihar & Ors
-----------
2 06-07-2011 The stamp reporter should keep in mind that
no Vakalatnama is required when the petitioner files a
case in person. The defect regarding lack of
Vakalatnama be ignored.
If there is any other defect which does not
appear clearly from the office note, the same should be
stated clearly and submitted for consideration at the time
of admission.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
BKS/-