Patna High Court – Orders
Tapan Chakraborty vs The State Of Bihar &Amp; Anr on 17 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.421 of 2008
TAPAN CHAKRABORTY
Versus
THE STATE OF BIHAR & ANR
-----------
04 17.09.2010 Both parties present.
Learned counsel for the petitioner submits that she is in
difficulty as close relative of her is admitted to hospital. She,
therefore, seeks accommodation.
As prayed for, list this case after 02 weeks high on
board.
Sym ( Kishore K. Mandal, J.)