Patna High Court – Orders
Rajendra Tiwary vs The State Of Bihar on 19 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11591 of 2011
Rajendra Tiwary
Versus
The State Of Bihar
-----------
3 19-07-2011 Heard learned counsel for the petitioner as well as
learned counsel for the informant.
At the very outset, learned counsel for the informant
submits that he could not seek instruction from his client and
accordingly, he seeks adjournment for one day for seeking
instruction from his client.
Let this matter be passed over for the day.
AKV/- (Hemant Kumar Srivastava,J.)