Patna High Court – Orders
Chandra Kiran Prasad vs C.E.O.,Patna Municipal Corpn.& on 29 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5518 of 2005
Chandra Kiran Prasad
Versus
C.E.O.,Patna Municipal Corporation
-----------
4. 29.07.2011. It appears from the order dated 17.09.2009 that the
notices have been validly served on the learned counsel for the
respondent but till date no counter affidavit has been filed on
behalf of sole respondent.
Let learned counsel for the Patna Municipal
Corporation file the counter affidavit within a period of four
weeks.
Put up this case on 05.09.2011 retaining its position.
U. K. ( Dinesh Kumar Singh, J)