High Court Patna High Court - Orders

Ramesh Chandra Prasad vs State Of Bihar &Amp; Ors on 16 August, 2010

Patna High Court – Orders
Ramesh Chandra Prasad vs State Of Bihar &Amp; Ors on 16 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.958 of 1995
                         RAMESH CHANDRA PRASAD
                                  Versus
                         THE STATE OF BIHAR & ORS
                                 -----------

10- 16.8.2010 Mr. Bipin Kumar Sinha for the petitioner, and

learned Assistant Counsel to Government Advocate No.1,

are present. As prayed for by learned counsel for the

petitioner, two weeks’ time is granted to file a

supplementary affidavit bringing on record the Pendente

Lite development.

Put up after four weeks at the top of the list with

a view to its final disposal. The time in the meanwhile

may be utilised by the parties for completion of pleadings.

(S K Katriar, J.)

(Birendra Prasad Verma, J.)
S.K.Pathak/