High Court Patna High Court - Orders

Rakesh Kumar vs The State Of Bihar & Anr on 16 August, 2011

Patna High Court – Orders
Rakesh Kumar vs The State Of Bihar & Anr on 16 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.14901 of 2008
                                     Rakesh Kumar
                                           Versus
                              The State Of Bihar & Anr
                              ----------------------------------

with
Criminal Miscellaneous No.14903 of 2008
Anikesh @ Aniket Suman
Versus
The State Of Bihar & Anr

———————————-

with
Criminal Miscellaneous No.14923 of 2008
Niraj Kumar @ Niraj Jha
Versus
The State Of Bihar & Anr

———————————-

5. 16.8.2011. Counter affidavits have been filed on behalf of the

opposite party no.2.

Learned counsel for the petitioners prays for time to

file rejoinder to the counter affidavits filed on behalf of the

opposite party no.2.

As prayed for on behalf of the petitioners, post these

matters under the heading ‘for Admission’ after one week at

the top of the list.

In the meantime, learned counsel for the petitioners

is directed to file rejoinder to the counter affidavits filed on

behalf of the opposite party no.2.

(Rajendra Kumar Mishra, J)

P.S.