IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16678 of 2010
MD.MAZID @ MD.TUFANI
Versus
THE UNION OF INDIA & ORS
-----------
04/ 01.12.2010 Although vide order dated 01.10.2010 time till 26th
October, 2010 was granted to learned counsel for the respondents
to file counter affidavit, but no counter affidavit has been filed till
date. Today also when the case is called out, learned counsel for
the respondents submits that no instructions have been received
and hence no counter affidavit has been filed and she prays for two
weeks further adjournment.
Put up this case under the same heading retaining its
position on 16th of December, 2010 as prayed by learned counsel
for the respondents. If by that time also no counter affidavit is filed
on behalf of the respondents, the court shall be constrained to
presume that they have got nothing to say about the facts stated in
the writ petition.
(S. N. Hussain, J.)
Sunil