Patna High Court – Orders
Jyoti Ranjan Jha vs The State Of Bihar &Amp; Ors on 2 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13611 of 2010
JYOTI RANJAN JHA
Versus
THE STATE OF BIHAR & ORS
-----------
3. 2.12.2010. By order dated 26.8.2010 learned counsel for the
State was granted four weeks time for filing counter affidavit.
Pursuant to the order dated 26.8.2010 a counter affidavit has
been filed only on behalf of respondent no.8 i.e. District
Provident Fund Officer, Katihar. In this case a composite
counter affidavit is required to be filed by the State. Remaining
respondents are directed to file counter affidavit within a period
of three weeks.
List this case after four weeks retaining its position.
Md.S. ( Rakesh Kumar, J.)