IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1203 of 2011
KUSHESHWAR ASTHAN PRAKHAND MATSYAJIVI SWABLAMBI
Versus
THE STATE OF BIHAR & ANR
2 24.01.2011 When the case was taken up, a prayer for
adjournment/accommodation was made on behalf of the
petitioner.
List this matter after three weeks. Respondent State,
in the meanwhile, may take instruction and file counter affidavit.
pkj (Kishore K. Mandal, J)