High Court Patna High Court - Orders

Pawan Kumar Agrawal vs The State Of Bihar & Anr on 15 September, 2011

Patna High Court – Orders
Pawan Kumar Agrawal vs The State Of Bihar & Anr on 15 September, 2011
                  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.