IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14033 of 2008
Jai Mangal Singh
Versus
The Union Of India & Ors
-----------
5 17.10.2011 A counter affidavit has been filed by the Jail
Superintendent, Jehanabad in which it has been stated that the records
regarding the petitioner are not available although the photo copy of
discharge of prisoners lodged in Jehanabad Sub-jail have been
annexed with the affidavit.
Counsel for the petitioner submits that he requires certain
time to verify the statements made in the counter affidavit.
List this case after one week retaining its position.
Sanjay (Sheema Ali Khan, J.)