IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.4733 of 2010
Shivjee Prasad
Versus
The State of Bihar & Ors.
4. 09.8.2011. On the request made by Mr. Syed
Arshad Alam, learned S.C.3, appearing on
behalf of the State, let this matter come up
for consideration on 16.8.2011 retaining its
position with a clear stipulation that if no
counter affidavit is filed by the
respondents by the said date, the matter
would proceed on the basis of the material
available on the records of the proceedings
and the respondent no.4 would be liable to
deposit a cost of Rs.5000/-.
ahk
(Jyoti Saran, J.)