IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8766 of 2007
UDGAR YADAV & ORS
Versus
STATE OF BIHAR & ANR
-----------
6. 8.11.2010. In the present case earlier notice was issued to
opposite party no.2 pursuant to which a letter sent by opposite
party no.2 was received in the court with an indication that her
financial position is not such that she can pursue the case at, Patna.
The said letter has been kept at flag ‘B’.
Keeping in view the request made by opposite party
no.2 it is desirable to appoint Mr. Prasoon Sinha, learned
Government Advocate to assist the court on behalf of opposite
party no.2.
Let the name of Mr.Prasoon Sinha appear in the daily
cause list for opposite party no.2.
Learned counsel for the petitioner may serve a copy of
the brief to Sri Sinha.
List the case on 18th November, 2010.
Md.S. ( Rakesh Kumar, J.)