IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19985 of 2010
SUBHASH KUMAR RAI
Versus
STATE OF BIHAR & ANR
-----------
4. 26.08.2010. In pursuance to the order dated
14.07.2010, the opposite party no.2 is in
appearance but the petitioner under
misconception could not appear since the date
fixed was 23.08.2010 when matter could not be
listed.
In the circumstances, with consent of
the parties, let the matter appear on
06.09.2010 at 1.55 P.M. in the chamber when
both the petitioner and opposite party no.2
undertake to appear in person.
Let the interim order dated 14.07.2010
be continued.
U.K. ( Dinesh Kumar Singh, J.)