IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29879 of 2001
CHAIRMAN,M/S HINDUSTAN LEVER LTD.
Versus
THE STATE OF BIHAR & ANR
with
Cr.Misc. No.7269 of 2002
C.M.JOSHI
Versus
STATE OF BIHAR & ANR
with
Cr.Misc. No.7304 of 2002
M/S INDEXPORT LTD.
Versus
STATE OF BIHAR & ANR
with
Cr.Misc. No.7305 of 2002
SUDHIR NAYAR
Versus
STATE OF BIHAR & ANR
with
Cr.Misc. No.7271 of 2002
C.M.JOSHI
Versus
THE STATE OF BIHAR & ANR
with
Cr.Misc. No.7270 of 2002
HINDUSTAN LEVER LIMITED THRU. LEGAL MGR.& AUTH.SIG.SASWATA
Versus
STATE OF BIHAR & ANR
-----------
8. 23.9.2010. Shri Dilip Kumar Sinha and Shri
Mukeshwar Dayal, learned Additional Public
Prosecutor appearing on behalf of the State,
submits that in this case, by way of filing
supplementary affidavit, the petitioners have
brought on record a notification issued by
Government of India. It has been prayed to
adjourn the case to get instruction on the
basis of supplementary affidavit and file
2
rejoinder to the supplementary affidavit.
Accordingly, a prayer has been made to
adjourn the case for three weeks. Prayer is
allowed.
Put up this case after three weeks.
In the meanwhile, it is expected that
learned State counsel will file reply to the
supplementary affidavit.
( Rakesh Kumar,J.)
N.H./