IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.502 of 2010
BINDESHWAR SAHU
Versus
THE STATE OF BIHAR & ORS
-----------
3. 21.06.2011 Learned counsel for the appellant, and learned
Assistant counsel to A.A.G.-IV, are present. While
expressing grievance with respect to the order of the learned
single Judge on the ground of delay, he invites our attention
to the order dated 7.6.2007 (annexure-1), whereby the Jail
Superintendent has requested the State Government for
release of funds to make payment of the long standing arrears
of the appellant. He also submits that in spite of the order
dated 23.3.2011, the respondents have not till date filed the
counter affidavit. As prayed for by the learned Government
Counsel, four weeks’ further time is granted to file the
counter affidavit personally sworn by respondent no. 2
Put up after six weeks at the top of the list with a
view to its final disposal. The time in the meanwhile may be
utilized by the parties for completion of pleadings.
( S. K. Katriar, J.)
kanchan (Amaresh Kumar Lal, J.)