Patna High Court – Orders
Soumindra Bhattacharya &Amp; Anr vs The State Of Bihar &Amp; Anr on 16 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10956 of 2001
SOUMINDRA BHATTACHARYA & ANR
Versus
THE STATE OF BIHAR & ANR
with
Cr.Misc. No.6244 of 2002
KALI PADO KARAMAKAR & ANR
Versus
STATE OF BIHAR & ANR
with
Cr.Misc. No.12412 of 2001
SANJEEV GUPTA
Versus
STATE OF BIHAR & ANR
-----------
8. 16.8.2010. Learned counsel for the petitioners files a
supplementary affidavit in Cr.Misc. No.10956 of 2001 and Cr.
Misc. No.6244 of 2002. Keep it on the record.
Mrs. Indu Bala Pandey learned Addl. Public
Prosecutor appearing on behalf of the State prays for three weeks’
time to seek instruction in respect of averments made in the
supplementary affidavit.
Put up the case after three weeks.
Md.S. ( Rakesh Kumar, J.)