IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8457 of 2008
SMT.URMILA DEVI
Versus
THE UNION OF INDIA & ORS
-----------
2 20.09.2010 Learned counsel for the petitioner is
present.
Learned counsel for the Union of India
prays for time to file supplementary counter affidavit
stating the status of payment of family pension as also
annex the relevant documents in support of the statement
made in paragraph 5 of the counter affidavit.
As prayed for, put up this matter after six
weeks within first forty cases.
Manish/- ( Shailesh Kumar Sinha,J.)