Patna High Court – Orders
Kalika Rai vs The Union Of India & Ors on 30 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13588 of 2004
Kalika Rai
Versus
The Union Of India & Ors
-----------
3. 30.06.2011 After some arguments learned counsel for the
petitioner requests for time to ascertain the status of the
appeal filed by him as contained in Annexure-2 of the writ
petition and seeks liberty to amend the writ petition in case
the appeal has been disposed of against him.
Let the matter be listed after two weeks under the
same heading.
Fahad. ( Vikash Jain, J. )