Patna High Court – Orders
Diwakar Mitra & Anr vs State Of Bihar & Anr on 29 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.164 of 2002
Diwakar Mitra & Anr
Versus
State of Bihar & Anr
-----------
5. 29.08.2011 It is submitted that the accused petitioner
no.1 Diwakar Mitra had died.
The learned counsel for the petitioner seeks
two weeks’ time to file a petition regarding death of the
petitioner no.1.
The prayer is allowed.
V.K. Pandey ( Amaresh Kumar Lal, J.)