IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.84 of 2009
ANANT SINGH @ ANTU SINGH
Versus
STATE OF BIHAR
-----------
02. 31.08.2010 Learned counsel for the petitioner states that
petitioner has filed Cr. Misc. No. 10704 of 2008 in which
notices have been issued and interim relief has been granted. It
is stated that the matter should be adjourned to be listed after
disposal of the said case.
Prayer is allowed.
This matter shall be listed only after the same is
mentioned by counsel for the petitioner.
( Kishore K. Mandal )
hr