Patna High Court – Orders
Smt.Bimla Devi vs The State Of Bihar &Amp; Ors on 29 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9576 of 2006
SMT. BIMLA DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
3 29.03.2011 In view of statement made in paragraph no. 6 of the
counter affidavit, the State respondent no. 4 is directed to file
further affidavit clarifying the position.
Learned counsel for State is granted six weeks time
to obtain instruction and file further counter affidavit.
Put up this case after eight weeks.
( Rakesh Kumar, J.)
Praful