Patna High Court – Orders
Rajendra Prasad Singh vs The State Of Bihar Thru. Vig. on 5 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.24596 of 2009
RAJENDRA PRASAD SINGH
Versus
THE STATE OF BIHAR THRU. VIG.
-----------
2/ 05.10.2010 Learned counsel for the Vigilance seeks four weeks’ time
to seek instructions as to whether sanction was required from the
Govt. of Jharkhand or from the Govt. of Bihar.
Put up after four weeks under the same heading.
JA/- (Anjana Prakash, J.)