IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28878 of 2004
DINESH KUMAR & ANR
Versus
STATE OF BIHAR & ANR
-----------
22. 13.08.2010 Heard learned counsel for the petitioners
and Additional Public Prosecutor for the State.
After some arguments learned counsel for
the petitioners and opposite party no. 2 both seeks
time to file supplementary affidavit and counter
affidavit respectively annexing some more relevant
documents.
As prayed for, put up this case on 30th
August, 2010 at the top of the list by way of last
indulgence.
None submissions of supplementary
affidavit or counter affidavit may go against the
respective side.
Anand Kr. (Akhilesh Chandra, J.)