IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.16354 of 2011
Munar Devi
Versus
The State Of Bihar & Ors
----------------------------------
2. 14.10.2011. This case was regularly passed
over to enable learned counsel for the
Bank to get instruction. On instruction,
orally it was submitted by Shri Rakesh
Kumar Singh, learned counsel for the Bank
that amount has already been credited to
the account of the petitioner. The
statement made by learned counsel for the
Bank has been disputed by learned counsel
for the petitioner.
Accordingly, the respondent/Bank
is directed to file a detailed counter
affidavit.
Put up this case tomorrow
(15.10.2011).
N.H./ ( Rakesh Kumar,J.)