High Court Patna High Court - Orders

Umakant Bharti vs The State Of Bihar on 21 October, 2011

Patna High Court – Orders
Umakant Bharti vs The State Of Bihar on 21 October, 2011
                               IN THE HIGH COURT OF JUDICATURE AT PATNA
                                             Criminal Revision No.1051 of 2011
                               Umakant Bharti S/O Sri Krishana Prasad Resi. Of Vill. &
                               P.S.-Kotrisarai ,Dist.-Nalanda , At Present Resi.Of
                               Mohhala Khandakpar ,P.S.-Biharshariff ,Dist,-Nalanda

                                                     Versus
                      1.      The State Of Bihar
                      2.        Neha Devi W/O Umakant Bharti Resi. Of Vill. &
                              P.S.Katrisarai , Dist- Nalanda , At Present Resi. Of
                              Mohhala -Mahalpar ,P.S. -Biharsharif Dist-Nalanda.
                      3.      Sonu Kumar S/O (Minor) Umakant Bharti Resi. Of Vill. &
                              P.S.-Kotrisarai ,Dist.-Nalanda , At Present Resi.Of
                              Mohhala Khandakpar ,P.S.-Biharshariff ,Dist,-Nalanda

                                                -----------------------

03. 21.10.2011 Further three weeks’ time is granted to the learned

counsel for the petitioner to comply the order dated 26.08.2011,

failing which the application shall stand rejected without further

reference to the Bench.

(Amaresh Kumar Lal, J.)
Ravi/-