IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.4560 of 2007
Md.Adil Rashid & Ors
Versus
The State Of Bihar & Ors
----------------------------------
2. 14.10.2011. As requested by the counsel for the
State, matter is passed over for the day so as
to enable him to seek instruction in the matter
but it is made clear that if no instruction is
received by tomorrow, the case will proceed on
the basis of the averments made in the writ
petition as the writ petition was filed four
years earlier after serving a copy thereof on the
counsel for the State but he has not taken
care to seek instruction in the matter during
the last four years.
P.K.P. (V.N.Sinha,J.)