Patna High Court – Orders
Kumari Amrita vs The State Of Bihar &Amp; Ors on 28 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11331 of 2009
KUMARI AMRITA
Versus
THE STATE OF BIHAR & ORS.
-----------
4 28.10.2010 Learned counsel for the State is
directed to file counter affidavit within
three weeks specifically dealing with the
statements made by the petitioner in
paragraph 27 of the writ application.
Put up after three weeks under the
same heading.
(J. N. Singh, J.)
BT