Patna High Court – Orders
Vinay Kumar Singh vs State Of Bihar & Ors on 7 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1075 of 2008
Vinay Kumar Singh
Versus
State of Bihar & Ors
-----------
7. 07.09.2011 A supplementary affidavit has been filed on
behalf of the petitioner stating therein that the opposite
party no.3 is a minor and she is under the guardianship of
her mother, opposite party no.2, who has already
appeared. Let it be kept on record. No notice is required to
be issued on opposite party no.2.
Put up this case for admission.
V.K. Pandey ( Amaresh Kumar Lal, J.)