High Court Patna High Court - Orders

Pramod Kumar Prabhakar vs The State Of Bihar & Anr. on 18 July, 2011

Patna High Court – Orders
Pramod Kumar Prabhakar vs The State Of Bihar & Anr. on 18 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.1668 of 2011
                               Pramod Kumar Prabhakar
                                          Versus
                              The State Of Bihar & Anr.
                                        -----------

4 18.07.2011 Office note dated 15.07.2011 reflects that

ordinary services of notice have not been effected since,

learned lawyer appearing for the complainant is not long

holding the brief of the complaint case

In the circumstances, let the ordinary process of

notice be transmitted to the learned court below to be kept

in the office of the learned court below which will be

served from any learned counsel who will appear on

behalf of the complainant in the Complaint Case No.

2435(c) of 2009 on the next date fixed.

Since, the undelivered cover has not been

returned with regard to the registered notices, let the

matter be listed for admission on 7th of September, 2011.

Let the interim order dated 14.02.2011 be

continued.

    Amrendra/                                        ( Dinesh Kumar Singh, J)