Patna High Court – Orders
Reha Ara vs State Of Bihar &Amp; Ors. on 15 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.702 of 2010
REHA ARA
Versus
STATE OF BIHAR & ORS.
-----------
03- 15/9/2010 Learned counsel for the parties are present.
As prayed for by learned counsel for the petitioner,
three weeks’ time is granted to consider the show cause
and file a rejoinder, if so advised.
2. Put up after six weeks. The time in the
meanwhile may be utilized by the parties for
completion of pleadings.
( S K Katriar )
mrl