High Court Patna High Court - Orders

Pawan Kumar Sharma vs The State Of Bihar &Amp; Ors on 13 December, 2010

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.)