High Court Patna High Court - Orders

C.M.Joshi vs State Of Bihar &Amp; Anr on 23 September, 2010

Patna High Court – Orders
C.M.Joshi vs State Of Bihar &Amp; Anr on 23 September, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.29879 of 2001
                  CHAIRMAN,M/S HINDUSTAN LEVER LTD.
                                 Versus
                       THE STATE OF BIHAR & ANR
                                  with
                      Cr.Misc. No.7269 of 2002
                               C.M.JOSHI
                                 Versus
                         STATE OF BIHAR & ANR
                                  with
                      Cr.Misc. No.7304 of 2002
                          M/S INDEXPORT LTD.
                                 Versus
                         STATE OF BIHAR & ANR
                                  with
                      Cr.Misc. No.7305 of 2002
                             SUDHIR NAYAR
                                 Versus
                         STATE OF BIHAR & ANR
                                  with
                      Cr.Misc. No.7271 of 2002
                               C.M.JOSHI
                                 Versus
                       THE STATE OF BIHAR & ANR
                                  with
                      Cr.Misc. No.7270 of 2002
     HINDUSTAN LEVER LIMITED THRU. LEGAL MGR.& AUTH.SIG.SASWATA
                                 Versus
                         STATE OF BIHAR & ANR
                              -----------

8. 23.9.2010. Shri Dilip Kumar Sinha and Shri

Mukeshwar Dayal, learned Additional Public

Prosecutor appearing on behalf of the State,

submits that in this case, by way of filing

supplementary affidavit, the petitioners have

brought on record a notification issued by

Government of India. It has been prayed to

adjourn the case to get instruction on the

basis of supplementary affidavit and file
2

rejoinder to the supplementary affidavit.

Accordingly, a prayer has been made to

adjourn the case for three weeks. Prayer is

allowed.

Put up this case after three weeks.

In the meanwhile, it is expected that

learned State counsel will file reply to the

supplementary affidavit.

( Rakesh Kumar,J.)
N.H./