Patna High Court – Orders
Bhanu Pratap Singh vs State Of Bihar &Amp; Anr on 13 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13002 of 2010
BHANU PRATAP SINGH
Versus
STATE OF BIHAR & ANR
-----------
2. 13.12.2010 The petitioner seeks four weeks adjournment for
appearing before the Compounding Board to settle the loss
caused to the Electricity Department.
Put up after four weeks.
Narendra/ ( Anjana Prakash, J. )