High Court Patna High Court - Orders

Sri Uday Narayan Sinha vs The State Of Bihar & Ors on 30 June, 2011

Patna High Court – Orders
Sri Uday Narayan Sinha vs The State Of Bihar & Ors on 30 June, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.2697 of 2004
                        Sri Uday Narayan Sinha
                                 Versus
                        The State Of Bihar & Ors
                                -----------

5/- 30.06.2011 A copy of counter affidavit has been filed on

behalf of respondent No. 6, let it be kept on record.

Heard the parties.

Learned counsel for the State prays for three

weeks’ time in order to file a supplementary counter

affidavit, making a categorical statement with respect to

25 feet of disputed land in question as to whether the

land is still intact and free from any encroachment or

not.

Prayer is allowed.

Put up this case after three weeks, retaining

its position.

In the meantime, learned counsel for the

State would file supplementary counter affidavit to the

effect indicated hereinabove after serving a copy of the

same upon learned counsel for the petitioner.

Sanjeet/- (Ashwani Kumar Singh, J.)