IN THE HIGH COURT OF JUDICATURE AT PATNA
C. REV. No.143 of 2009
Chandra Shekhar Prasad Sinha
Versus
The State Of Bihar & Ors
-----------
8 27-06-2011 This review petition requires consideration on
merits. Instead of admitting the matter, we grant one
more opportunity to learned counsel for the Patna
Municipal Corporation to file reply, if any, so that the
matter may be finally disposed of at the stage of
admission on the next date.
As prayed, put up under the same heading
after four weeks.
If learned counsel for the petitioner wants to
rely upon any document available in the writ petition,
such document must be made available to us in two
copies.
(Shiva Kirti Singh, J.)
(V. Nath, J.)
BKS/-