IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.12120 of 2011
=============================================
Nitu Kumari & Anr
…. …. Petitioner/s
Versus
The Union Of India & Ors
…. …. Respondent/s
=============================================
Appearance :
For the Petitioner/s : None
For the Respondent/s : None
=============================================
3 22-09-2011 No body appears on behalf of the petitioners. Same
is the case with the respondents.
By order dated 27.7.2011, petitioner was directed to
file supplementary affidavit. It appears that the aforesaid
supplementary affidavit has not been filed.
Let such supplementary affidavit be filed within four
weeks failing which the application shall stand rejected
without further reference to a Bench.
In the event, the order is complied, the same shall
thereafter be listed under zero item.
(Kishore K. Mandal, J)
PANKAJ KUMAR/-