IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.959 of 2011
Prabhat Kumar
Versus
The State Of Bihar & Ors
----------------------------------
4. 15.9.2011 Learned counsel for the petitioner and learned
Assistant Counsel to Standing Counsel No.11 for
respondents no. 1 to 5 are present. Learned counsel for the
respondents submits that he has received instruction and
proposes to file counter affidavit. As prayed for by him, ten
days time is granted to file counter affidavit after serving a
copy of the same on the learned counsel for the petitioner.
List this matter after Durga Puja holidays
maintaining its position. The time in the meanwhile may be
utilised by the parties for completion of pleadings.
( S. K. Katriar, J.)
Vinay/ (Ahsanuddin Amanullah,J.)