Patna High Court – Orders
Sunita Devi &Amp; Anr vs The State Of Bihar on 25 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20902 of 2010
SUNITA DEVI & ANR .
Versus
THE STATE OF BIHAR .
-----------
2 25.06.2010 Learned counsel for the petitioner is
permitted to add the Union of India as
opposite party No.2 to the present proceedings.
Let two copies of the bail
application be served on learned Assistant
Solicitor General.
Put up this case after one week.
Bibhash ( Jyoti Saran, J.)