IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.11240 of 2006
====================================================
RANGDHAR RAI – Petitioner/s(s)
Versus
THE STATE OF BIHAR & ORS – Respondent/s(s)
====================================================
4 08.07.2011 By order dated 30.6.2011 one week’s time is
granted to the State for filing counter affidavit. But
when this case was called out no one appears on
behalf of the State and counter affidavit also does not
appear to be on record.
By way of last indulgence, one week’s further
time is granted to the State to comply the order dated
30.6.2011.
Let a copy of the this order be handed over
to the learned counsel who appears for the State.
Spd/- ( Dr. Ravi Ranjan, J.)