High Court Jharkhand High Court

Vijay Kumar Sinha @ Vijay Sinha vs State Of Jharkhand on 9 May, 2011

Jharkhand High Court
Vijay Kumar Sinha @ Vijay Sinha vs State Of Jharkhand on 9 May, 2011
                In the High Court of Jharkhand at Ranchi

                       B.A. No.9310 of 2010

                Vijay Kumar Sinha @ Vijay Sinha...... .......... Petitioner

                       VERSUS

                State of Jharkhand and another ...............Opposite Parties

                CORAM: HON'BLE MR.JUSTICE R.R.PRASAD

                For the Petitioner :Mr. Nilesh Kumar
                for the State     :A.P.P


5/    9.5.11

. Learned counsel appearing for the petitioner submits that in

spite of notice being issued to opposite party no.2, opposite party no.2 has not put

in appearance and under this circumstances, he may be permitted to take steps for

personal service of notice upon opposite party no.2.

The prayer is allowed.

Let steps for personal service of notice be taken upon opposite

party no.2 within two weeks.

Let this matter be listed for admission after two weeks on

appearance of opposite party no.2 or on filing affidavit regarding service of notice

upon opposite party no.2.

(R.R.Prasad, J.)

ND/