High Court Patna High Court - Orders

Dr.Madhukant Jha vs The State Of Bihar & Ors on 8 November, 2011

Patna High Court – Orders
Dr.Madhukant Jha vs The State Of Bihar & Ors on 8 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Civil Writ Jurisdiction Case No.9943 of 2008
                                          Dr.Madhukant Jha
                                                 Versus
                                    The State Of Bihar & Ors
                                    ----------------------------------

02 08-11-2011 In this case, the petitioner has filed rejoinder to the

counter affidavit and along with rejoinder, the petitioner has brought

on record a copy of the Judgment passed by the learned Judicial

Magistrate, 1st Class, Katihar in Tr. No.970 of 2009. It has been

submitted by learned counsel for the petitioner that the petitioner

has been acquitted by the learned trial court.

Thereafter, the petitioner has filed representation before

the authority concerned for taking decision. In view of the new fact

brought on record, it is necessary to grant some time to the State

Counsel to get further instruction and file appropriate affidavit.

Put up this case after four weeks.

( Rakesh Kumar, J.)
NKS/-