IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7892 of 2010
MD.AZIMUDDIN @ APPEAL
Versus
THE STATE OF BIHAR & ANR
----------
For the Petitioner : Mr. Ajit Ranjan Kumar, Advocate.
For the State : Mrs. Veena Kumari Jaiswal, A.P.P.
For Opposite Party No.2: Mr. Ashok Kumar Jha, Advocate.
———–
6. 11.8.2010. Learned counsel for the petitioner and the Opposite
Party No.2 as well as the learned A.P.P. for the State are
present before this Court.
Opposite Party No.2 is not present before this Court
despite earlier direction of this Court dated 12.5.2010.
Affidavit has also not been filed on her behalf.
Learned counsel for the Opposite Party No.2
submits that Opposite Party No.2 could not come due to
illness.
Let an affidavit be filed in this regard showing the
illness of Opposite Party No.2 and her stand regarding this
case specially the stand taken in the supplementary affidavit.
Post this matter under the same heading on 8th of
September, 2010 at 2.00 P.M. in my Chamber.
On that date, Opposite Party No.2 must remain
-2-
present in person before this Court and affidavit also should
have been filed by that date.
The provisional bail earlier granted to the petitioner
vide order dated 12.5.2010 is extended till 8th of September,
2010.
Let this order be communicated to the court
concerned through FAX at the cost of the petitioner.
(Dr. Ravi Ranjan,J)
P.S.