IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5777 of 2011
DARGAHI
Versus
PATNA MUNICIPAL CORPORATION &
-----------
2. 4.4.2011. As prayed by Shri Arun Kumar,
learned counsel appearing on behalf of all
the respondents, eight weeks’ time is
granted to seek instruction and file
counter affidavit.
In the meanwhile, respondent no.2
is directed to take all steps to clear all
the admitted dues of the petitioner. Such
fact should be reflected in the counter
affidavit, which is to be filed within
eight weeks.
Put up this case after ten weeks.
N.H./ ( Rakesh Kumar,J.)