Patna High Court – Orders
Nawal Prasad Singh vs The State Of Bihar &Amp; Ors on 28 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3159 of 2011
NAWAL PRASAD SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2. 28.2.2011. As prayed by Shri Raj Kamal,
learned A.C. to S.C.9, eight weeks’ time is
granted to seek instruction and file
counter affidavit.
List this case after ten weeks.
In the meanwhile, Shri Ramyash
Singh, learned counsel for respondent no.5
may also get instruction.
N.H./ ( Rakesh Kumar,J.)