Patna High Court – Orders
Jalil Laheri &Amp; Ors vs State Of Bihar &Amp; Anr on 18 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13522 of 2008
JALIL LAHERI & ORS
Versus
STATE OF BIHAR & ANR
-----------
4. 18.01.2011 Learned counsel for the opposite party no.
2 seeks time to take instruction. Since the mother
of opposite party no.2 is in hospital, the instruction
could not be taken.
Learned counsel for the petitioner
undertakes to bring on record the present stage of
the case.
Put up on 14.2.2011 retaining its
position.
Fahad. ( Dinesh Kumar Singh, J. )