IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7366 of 2010
MOSMAT MALTI KUAR
Versus
THE STATE OF BIHAR & ORS
-----------
5. 9.12.2010. By order dated 24.9.2010, learned
counsel for the State was granted time for
filing supplementary counter affidavit in
two weeks. Learned counsel for the State
again makes a prayer for further two weeks
for complying the order dated 24.9.2010
i.e. for filing supplementary counter
affidavit. Prayer is allowed.
Learned counsel for the state must
file supplementary counter affidavit within
a period of two weeks from today.
List this case after four weeks.
( Rakesh Kumar,J.)
N.H./