Patna High Court – Orders
Parshuram Kumar Singh vs The Union Of India & Ors on 7 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.14855 of 2011
Parshuram Kumar Singh
Versus
The Union Of India & Ors
----------------------------------
2 07.09.2011 Learned counsels for the petitioner as well as the
respondents are present.
When the case was taken up, a prayer for
accommodation/adjournment has been made by both the
counsels but for different reasons.
Post this matter after three weeks as zero item. Time, in
the meanwhile, shall be utilized by the respondents to file
counter affidavit, if any.
( Kishore K. Mandal, J.)
pkj