Patna High Court – Orders
Pramod Yadav vs State Of Bihar on 24 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20352 of 2010
PRAMOD YADAV
Versus
STATE OF BIHAR
3 24.08.2010
Opposite party no.2 appears to have received
notice on behalf of opposite party no.3 also being her father
and opposite party no.2 is in appearance.
In that view of the matter, notice issued against
opposite party no.3 is accepted to be validly served.
(Akhilesh Chandra, J.)
AAhmad