Patna High Court – Orders
Shamse Alam vs State Of Bihar &Amp; Anr on 30 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.51185 of 2007
SHAMSE ALAM .
Versus
STATE OF BIHAR & ANR .
-----------
04. 30.08.2010 On notice the complainant has appeared before the
Court.
Looking at the pleadings this Court deems it appropriate
to grant one opportunity to the complainant to file a counter affidavit.
Learned counsel for the petitioner prays for two weeks time to file
supplementary affidavit.
Let him file supplementary affidavit within three weeks
from today. List this case after 04 weeks.
Sym ( Kishore K. Mandal, J.)