High Court Patna High Court - Orders

Ravindra Kishore Verma vs The State Of Bihar & Ors on 7 July, 2011

Patna High Court – Orders
Ravindra Kishore Verma vs The State Of Bihar & Ors on 7 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.3085 of 2011
                               Ravindra Kishore Verma
                                          Versus
                              The State Of Bihar & Ors
                                        -----------

2 07/07/2011 This is a matter which requires response of the

State based on the service record of the petitioner. State

is granted six weeks’ time to file counter affidavit.

Let this matter come up in top 30 cases after six

weeks.

If no counter affidavit is filed by the next date,

there may be an occasion to consider the prayer of the

petitioner for grant of some kind of interim protection.

    AMIN/                         (Ajay Kumar Tripathi, J.)