IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.137 of 2009
In
(CIVIL WRIT JURISDICTION CASE 12781/2003)
Nandlal Prasad
Versus
The State Of Bihar & Ors
----------------------------------
with
Letters Patent Appeal No.642 of 2008
IN
(CIVIL WRIT JURISDICTION CASE 12781/2003)
Rajdeo Shah
Versus
The State Of Bihar & Ors
———————————-
06. 20.10.2011 Time till 19th of December, 2011 is granted
to the learned counsel for the appellants to file
supplementary affidavit.
Post this matter on 19th of December,
2011, retaining its position.
(T. Meena Kumari, J.)
(Vikash Jain, J.)
P.K.