Patna High Court – Orders
Ahmadi Khatoon vs The State Of Bihar &Amp; Ors on 7 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7079 of 2006
AHMADI KHATOON
Versus
THE STATE OF BIHAR & ORS
-----------
2 07.03.2011 Learned counsel for the petitioner is granted four
weeks time to file supplementary affidavit bringing on
record the fact regarding filing of the earlier writ petition as
well as copy of order passed in earlier writ petition.
Put up after six weeks.
( Rakesh Kumar, J.)
Praful