Patna High Court – Orders
Bhairaw Lal Prasad vs The State Of Bihar & Ors on 11 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1227 of 2011
Bhairaw Lal Prasad
Versus
The State Of Bihar & Ors
-----------
3 11/07/2011 Since the petitioner is stated to be bogged down
due to illness and requires sometime for surgical
interference, as prayed for on behalf of the petitioner, he
is granted two weeks’ time to file reply to the counter
affidavit.
Let this matter come up after two weeks.
AMIN/ (Ajay Kumar Tripathi, J.)