Patna High Court – Orders
Bihar State Housing Co-Operative … vs Raj Kishore Singh & Ors on 24 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Revision No.1832 of 2008
Bihar State Housing Co-Operative Federation Ltd.
Versus
Raj Kishore Singh & Ors
----------------------------------
17 24-8-2011 It has been submitted on behalf of the learned
counsel for the parties that the matter may be resolved
without the intervention of this Court. As such, the prayer
has been made for adjournment of ten days.
As prayed for, put up after ten days.
( V. Nath, J.)
roy