IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10671 of 2011
Lallan Sharma
Versus
The State Of Bihar & Anr.
-----------
7 01.08.2011 In spite of the order dated 04.05.2011 and
12.07.2011, the documents with regard to all sources of
income of the petitioner including the income tax returns
have not been brought on record.
It is submitted by learned counsel for the
petitioner that most of the properties are mortgaged for
taking loan.
In the circumstances, let the petitioner offer the
payment of reasonable cash amount to opposite party no.2.
As prayed for, put up this case on 7 th of
September, 2011 at 2.10 PM in Chambers.
Let the interim order dated 22.04.2011 be
continued.
Amrendra/ ( Dinesh Kumar Singh, J)