Patna High Court – Orders
Bihar State Child Labourers Sc vs The State Of Bihar & Ors on 5 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.9733 of 2008
Bihar State Child Labourers Sc
Versus
The State Of Bihar & Ors.
----------------------------------
3 05.09.2011 Learned counsel for the respondents
prays for four weeks time to file counter
affidavit particularly in view of the
statement made in paragraph 9 of the writ
application.
Time is granted subject to payment
of cost of Rs.1000/- which shall be paid in
favour of the petitioner through crossed
Bank Draft and the same shall be handed
over to the learned counsel for the
petitioner along with a copy of the counter
affidavit.
Put up after four weeks.
(J. N. Singh, J.)
BT