Patna High Court – Orders
Sukhdeo Rai @ Sukho Rai vs State Of Bihar &Amp; Anr on 25 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.288 of 2008
SUKHDEO RAI @ SUKHO RAI
Versus
STATE OF BIHAR & ANR
-----------
04. 25.11.2010 When the case was taken up, a prayer for
adjournment/accommodation was made.
Petitioner is required to file a supplementary
affidavit stating upto date position of the criminal trial, failing
which this Court may presume that the application has become
infructuous.
List this matter after one week.
( Kishore K. Mandal )
hr