IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1438 of 2008
SONU @ ARVIND KUMAR
Versus
STATE OF BIHAR
-----------
05. 29.10.2010 Nobody has appeared on behalf of the petitioner as
well as o.p.no.2. It appears that in spite of orders dated
23.01.2009 and 04.10.2010, duly executed Vakalatnama on
behalf of o.p.no.2 has not been filed.
In the circumstances, petitioner will take fresh steps
for service of notice on o.p.no.2 under ordinary process for
which requisites must be filed within ten days, failing which the
petition shall stand rejected without further reference to the
Bench.
( Kishore K. Mandal )
hr