IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.793 of 2009
Raj Kamal Gupta
Versus
The Union Of India & Ors
-----------
04. 02.08.2011 When the case was taken up, again a prayer for
accommodation/adjournment was made.
By order dated 04.07.2011, on the request of the
counsel for the petitioner, the matter was directed to be listed as
last zero item. When the case matured for hearing on the point
of admission, again a prayer for accommodation was made.
Post this matter in due course.
The time in the meanwhile may be utilized by the
parties for completion of pleadings.
( Kishore K. Mandal )
hr