High Court Patna High Court - Orders

Ram Lakhan Jha vs The State Of Bihar & Ors. on 28 June, 2011

Patna High Court – Orders
Ram Lakhan Jha vs The State Of Bihar & Ors. on 28 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       MA No.791 of 2010
                                         Ram Lakhan Jha
                                               Versus
                                   The State Of Bihar & Ors.
                                             -----------

08 28-06-2011 By order dated 28.10.2010, notice was issued to the

Respondents. From the office note, it appears that after filing of the

requisites, notices were issued to Respondent nos. 1 to 4. It further

appears that no service report is available on record and without service

report, the office has placed the matter for hearing under Order 41, Rule-

11 of the Code of Civil Procedure.

Sri Binod Bihari Sinha, learned counsel submits that on 21st

June, 2011 he has filed Vakalatnama on behalf of Respondent no.4/

United Bank of India. The Vakalatnama is not available on record.

However, the name of Dr. Binod Bihari Singh is appearing on the daily

cause list.

Office is required to report as to whether service on all the

Respondents was affected or not.

Put up this case in the next week.

     NKS/-                                             ( Rakesh Kumar, J. )