High Court Patna High Court - Orders

Nagendra Singh vs The State Of Bihar &Amp; Ors on 28 February, 2011

Patna High Court – Orders
Nagendra Singh vs The State Of Bihar &Amp; Ors on 28 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.6718 of 2006
                                 NAGENDRA SINGH
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

3 28.02.2011 No counter affidavit has been filed on behalf

of the State despite earlier adjournment granted for

seeking instruction and filing counter affidavit on

3.2.2011. However, a counter affidavit has been filed on

behalf of the Respondent Nos. 4 and 5. Let it be taken

on record.

As prayed on behalf of the State, put up this

matter after two weeks retaining its position in the same

heading. In the meantime counter affidavit must be

filed on behalf of the Respondent No. 2 also taking in

consideration the averments made in the counter

affidavit filed by the Staff Selection Commission as well

as Annexures 9 and 11 brought on record by the

petitioner.

    Spd/-                                 ( Dr. Ravi Ranjan, J.)