IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.15461 of 2009
Hazari Prasad Singh & Anr
Versus
State Of Bihar & Anr
----------------------------------
4 24-08-2011 Learned counsel for the petitioners prays for
two weeks’ time for filing necessary requisites in view of
order dated 12/05/2011.
Prayer is granted and accordingly, two weeks’
time is allowed for filing necessary requisites in view of
order dated 12/05/2011.
List the matter after receipt of the service report
or appearance of the Opposite Party No. 2 whichever is
earlier.
AKV/- ( Hemant Kumar Srivastava,J.)