Patna High Court – Orders
Mt.Lal Pari Devi vs The State Of Bihar &Amp; Anr on 17 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9224 of 2006
MT.LAL PARI DEVI
Versus
THE STATE OF BIHAR & ANR
-----------
05 17-03-2011 As a last indulgence, further six weeks time is granted
to file supplementary affidavit on behalf of the petitioner in view
of earlier order.
As prayed for, put up this case after six weeks.
NKS/- ( Rakesh Kumar,J.)