Patna High Court – Orders
Mobina Khatoon vs The State Of Bihar & Ors on 4 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.6517 of 2011
Mobina Khatoon
Versus
The State Of Bihar & Ors
----------------------------------
2 04/08/2011 Let this matter be listed for admission after four
weeks as supplemental affidavit on behalf of the
petitioner would be served on the learned counsel for the
State within one week.
In the meantime, learned counsel for the State is
directed to file counter affidavit taking note of the
averments in the writ application and the supplementary
affidavit.
AMIN/ (Ajay Kumar Tripathi, J.)