High Court Patna High Court - Orders

Janak Dulari Devi vs State Of Bihar &Amp; Anr on 8 November, 2010

Patna High Court – Orders
Janak Dulari Devi vs State Of Bihar &Amp; Anr on 8 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.516 of 2009
                                  JANAK DULARI DEVI
                                           Versus
                                STATE OF BIHAR & ANR
                                         -----------

2 08.11.2010 Learned counsel for the petitioner prays for time to file

supplementary affidavit bringing on record the raiyati khatiyan in

order to show that the O.P. (husband) possesses agricultural land

to the tune of 3 acres 63 decimals.

Let such affidavit be filed within one week.

Let notice in the admission matter be issued to O.P. no

2 both under registered cover with A/D and ordinary process

requisites etc for which must be filed within two weeks failing

which the application as against the concerned opposite party

shall stand rejected without further reference to a Bench.

The supplementary affidavit shall form part of the

notice.

( Kishore K. Mandal, J. )
pkj