High Court Patna High Court - Orders

Bharat Raj Singh vs The State Of Bihar & Ors on 21 July, 2011

Patna High Court – Orders
Bharat Raj Singh vs The State Of Bihar & Ors on 21 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.4525 of 2005
                                      Bharat Raj Singh
                                             Versus
                                 The State Of Bihar & Ors
                                           -----------

07. 21.07.2011 Mr. Prasad, learned Sr. counsel for the petitioner and Mr. Jha,

learned counsel for the respondents are present.

A counter affidavit has been filed on behalf of the respondents

which is taken on record. Learned counsel for the petitioner prays for

adjournment/accommodation. Learned counsel for the respondents states

that an interlocutory application has been filed on behalf of the petitioner

which may require filing of affidavit in reply.

Post this matter after 03 weeks as the last zero item.

( Kishore K. Mandal, J. )
Sym