Patna High Court – Orders
Ali Sah vs Alamgir Sah on 24 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4897 of 2010
ALI SAH
Versus
ALAMGIR SAH
-----------
2 24.02.2011 As prayed by learned counsel for the
petitioner, let this matter come up after two
weeks enabling him to file supplementary
affidavit in support of his contention that the
peremptory order dated 21.7.2010 has since been
complied by the petitioner.
(Jyoti Saran,J.)
Bibhash