Patna High Court – Orders
Pawan Kumar Sharma vs The State Of Bihar &Amp; Ors on 13 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5343 of 2010
PAWAN KUMAR SHARMA
Versus
THE STATE OF BIHAR & ORS
-----------
05 13-12-2010 As prayed, learned counsel for the State is granted
six weeks time for filing a detailed composite counter affidavit.
Prayer is allowed.
List this case after eight weeks.
It is made clear that counter affidavit on behalf of
the State must be filed within a period of six weeks, as prayed
for, failing which stringent order will be passed.
NKS/- ( Rakesh Kumar, J.)