IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14488 of 2007
RAMJI RAI & ORS .
Versus
THE STATE OF BIHAR & ORS .
-----------
4 27.4.2011 Earlier three weeks’ time was allowed to the
counsel appearing for the State for filing
supplementary counter affidavit but the same has not
been filed by the counsel appearing for the State. He
prays for more time for filing supplementary counter
affidavit.
Put up this matter on 6th may, 2011, retaining
its position.
In the meantime, supplementary counter
affidavit must be filed.
( Mridula Mishra, J.)
A. Kumar