Patna High Court – Orders
Chandramauli Yadav vs The State Of Bihar &Amp; Anr on 14 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43934 of 2010
CHANDRAMAULI YADAV
Versus
THE STATE OF BIHAR & ANR
-----------
02. 14.12.2010 As prayed by learned counsel for the
petitioner as well as learned counsel for
opposite party no.2 to file counter affidavit,
one week time is granted. Learned counsel for
the petitioner is directed to serve a copy of
the bail application to opposite party no.2
during the course of the day.
Rajeev/ (Akhilesh Chandra, J.)