IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10490 of 2011
Vijai Kumar
Versus
The State of Bihar & Ors
-----------
04/ 11.08.2011 Learned counsel for the respondents is present. Again
learned counsel for the petitioner prays for adjournment.
Learned counsel for the respondents submits that
petitioner has served a copy of supplementary affidavit upon him
just now in court. In the said circumstances, he prays for two
weeks time.
Put up this case after two weeks under the heading
‘Admission’ in regular course.
(S. N. Hussain, J.)
Sunil