Patna High Court – Orders
Manoj Kumar Sah vs State Of Bihar on 21 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5112 of 2010
MANOJ KUMAR SAH
Versus
STATE OF BIHAR
-----------
7 21.07.2010 By way of last indulgence, as prayed, time till 4th
of August, 2010 is granted to the informant-opposite party for
filing necessary affidavit.
Put up this case on 4th of August, 2010.
The provisional bail earlier granted to the
petitioner vide order dated 15.03.2010 is extended till 4th of
August, 2010.
Let this order be communicated to the court
concerned through FAX at the cost of the petitioner.
SC ( Dr. Ravi Ranjan, J.)