Patna High Court – Orders
Dr.Vidyanand Prasad Sinha vs State Of Bihar & Ors on 30 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11166 of 1995
Dr.Vidyanand Prasad Sinha
Versus
State Of Bihar & Ors
with
CWJC No.11803 of 1997
Dr.Vidyanand Prasad Sinha
Versus
The State Of Bihar & Ors
-----------
13 30.08.2011 Prayer is made on behalf of the learned counsel for
the Housing Board for allowing three weeks’ time owing to
bereavement in his family, which is allowed.
Learned counsel for the petitioner has no objection.
Learned counsel for the State is also present.
Let the matter be placed under the same heading
after three weeks.
Chandran (Vikash Jain, J.)