IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Revision No.1345 of 2009
The State Of Bihar
Versus
Prabhunath Singh & Ors
----------------------------------
4. 15.11.2011 The Court was not inclined to grant adjournment
but considering the submission that the counsel who appears
on behalf of the State of Bihar may require some documents
so as to supporting his case, the Court is inclined to hear the
parties on 22.11.2011.
It is made very clear to the learned counsel
appearing for the parties that no further indulgence shall be
granted as regards granting adjournment.
List this petition under the same heading on
22.11.2011.
Kanth ( Dharnidhar Jha, J.)