IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.14901 of 2008
Rakesh Kumar
Versus
The State Of Bihar & Anr
----------------------------------
with
Criminal Miscellaneous No.14903 of 2008
Anikesh @ Aniket Suman
Versus
The State Of Bihar & Anr
———————————-
with
Criminal Miscellaneous No.14923 of 2008
Niraj Kumar @ Niraj Jha
Versus
The State Of Bihar & Anr
———————————-
5. 16.8.2011. Counter affidavits have been filed on behalf of the
opposite party no.2.
Learned counsel for the petitioners prays for time to
file rejoinder to the counter affidavits filed on behalf of the
opposite party no.2.
As prayed for on behalf of the petitioners, post these
matters under the heading ‘for Admission’ after one week at
the top of the list.
In the meantime, learned counsel for the petitioners
is directed to file rejoinder to the counter affidavits filed on
behalf of the opposite party no.2.
(Rajendra Kumar Mishra, J)
P.S.