Patna High Court – Orders
Smt.Sarswati Devi vs The Union Of India &Amp; Ors on 16 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2621 of 2010
SMT.SARSWATI DEVI
Versus
THE UNION OF INDIA & ORS
-----------
3. 16.8.2010 In spite of adjournment learned counsel for the
State has not filed any counter affidavit till date.
However, learned counsel for the Union of India seeks
four weeks time to file a counter affidavit. Although he
should have filed his counter affidavit by now, as a last
indulgence, his prayer is allowed.
Put up this case under the same heading on 13th
of September, 2010 retaining its position.
S. Pandey ( S.N.Hussain, J.)