IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4370 of 2011
RAM LAKHAN RAM
Versus
THE STATE OF BIHAR & ORS
-----------
2. 9.3.2011. As prayed by Shri Amresh Kumar
Sinha, learned A.C. to G.A.5, eight weeks’
time is granted to seek instruction and
file counter affidavit.
In the meanwhile, learned counsel
for Accountant General may also get
instruction.
Put up this case after ten weeks.
In the meanwhile, respondents are
directed to take steps for clearing
admitted dues. Such fact should be
reflected in the counter affidavit.
N.H./ ( Rakesh Kumar,J.)