Patna High Court – Orders
Keshav Yadav vs The State Of Bihar &Amp; Ors on 26 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.123 of 2008
KESHAV YADAV
Versus
THE STATE OF BIHAR & ORS
-----------
2. 26/08/2010 Learned counsel for the petitioner
submits that the petitioner is suffering from
Lungs Cancer and he has been advised to take
rest for three months. Hence, he is not able
to file supplementary affidavit, as required.
Put up this case after three months.
Pradeep/ ( J. N. Singh,J.)