IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.9943 of 2008
Dr.Madhukant Jha
Versus
The State Of Bihar & Ors
----------------------------------
02 08-11-2011 In this case, the petitioner has filed rejoinder to the
counter affidavit and along with rejoinder, the petitioner has brought
on record a copy of the Judgment passed by the learned Judicial
Magistrate, 1st Class, Katihar in Tr. No.970 of 2009. It has been
submitted by learned counsel for the petitioner that the petitioner
has been acquitted by the learned trial court.
Thereafter, the petitioner has filed representation before
the authority concerned for taking decision. In view of the new fact
brought on record, it is necessary to grant some time to the State
Counsel to get further instruction and file appropriate affidavit.
Put up this case after four weeks.
( Rakesh Kumar, J.)
NKS/-