IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.958 of 1995
RAMESH CHANDRA PRASAD
Versus
THE STATE OF BIHAR & ORS
-----------
10- 16.8.2010 Mr. Bipin Kumar Sinha for the petitioner, and
learned Assistant Counsel to Government Advocate No.1,
are present. As prayed for by learned counsel for the
petitioner, two weeks’ time is granted to file a
supplementary affidavit bringing on record the Pendente
Lite development.
Put up after four weeks at the top of the list with
a view to its final disposal. The time in the meanwhile
may be utilised by the parties for completion of pleadings.
(S K Katriar, J.)
(Birendra Prasad Verma, J.)
S.K.Pathak/