IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11059 of 2011
Rajiv Kumar
Versus
The Union Of India & Ors
-----------
02 12.07.2011 Learned counsel for the petitioner and Mr. Raghib Ahsan
learned Assistant Solicitor General for the Union, are present.
Both the counsels pray for adjournment but for different
reasons. Mr. Ahsan submits that the matter may be adjourned enabling the
respondents to file counter affidavit.
As prayed, let counter affidavit on behalf of the respondent be
filed within 06 weeks.
Post this matter after 07 weeks as the last ‘0’ item.
( Kishore K. Mandal, J. )
Sym