IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7890 of 2006
GAURI SHANKAR RAI
Versus
THE STATE OF BIHAR & ORS
-----------
2 10.03.2011 The present writ petition was filed on 10.7.2006
after serving a copy on State. However, no counter affidavit
has been filed till date.
On call, a prayer was made by Sri V.M.K. Sinha,
learned A.A.G. No. 13, to give atleast one accommodation
for filing counter affidavit.
In view of peculiar facts and circumstances, as a
last indulgence, three weeks time is granted to respondent
State for filing counter affidavit.
Put up after four weeks.
In the meanwhile, learned counsel appearing on
behalf of Accountant General may also get instruction.
(Rakesh Kumar, J.)
Praful