IN THE HIGH COURT OF JUDICATURE AT
PATNA
Civil Writ Jurisdiction Case No.8160 of 2009
Bhola Ram & Ors
Versus
The State Of Bihar & Ors
----------------------------------
with
Civil Writ Jurisdiction Case No.8172 of 2009
Jagannath Ray & Anr
Versus
The State Of Bihar & Ors
———————————-
4. 30.08.2011 Learned Counsel for the State prays for further adjournment
to enable him to file appropriate affidavit after the instructions are
received.
If by the next date no such fresh affidavit is filed by the
respondents the Court may not adjourn the matter further but shall
proceed to take up the writ application and if possible dispose it at the
stage of admission.
List these matters on 29.9.2011 at the same position.
Snkumar/- (Navin Sinha,J.)