High Court Patna High Court - Orders

Sweta Devi vs The State Of Bihar &Amp; Ors on 2 December, 2010

Patna High Court – Orders
Sweta Devi vs The State Of Bihar &Amp; Ors on 2 December, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.16390 of 2009
                               SWETA DEVI
                                 Versus
                        THE STATE OF BIHAR & ORS
                                -----------

02. 02.12.2010 Despite the filing of the writ petition after serving

two copies in the office of the Advocate General, on

29.11.2009, nearly one year has not been considered

sufficient by respondents for filing counter affidavit.

If, by the next date, the counter affidavit is not

filed, the Block Development Officer, Shambhuganj-cum-

Executive Magistrate, Block Panchayat Samiti,

Shambhuganj, District- Banka is directed to remain

present in person to assist the Court so that the writ

petitioner may be disposed, if possible.

List this matter on 11th of January, 2011 at the

same position.

         P.K                                           ( Navin Sinha, J.)