High Court Patna High Court - Orders

(Dr.)Jitendra Kumar Sinha vs The State Of Bihar &Amp; Ors on 22 February, 2011

Patna High Court – Orders
(Dr.)Jitendra Kumar Sinha vs The State Of Bihar &Amp; Ors on 22 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.4048 of 2006
                           (DR.)JITENDRA KUMAR SINHA
                                         Versus
                            THE STATE OF BIHAR & ORS
                                       -----------

8 22.02.2011 No counter affidavit has been filed on behalf

of the Respondent Magadh University. On 31.1.2011

learned counsel appearing for the Magadh University

informed the Court that he has received instructions

and he needs more time to file counter affidavit. By

way of last indulgence, time was granted till 9th of

February, 2011. However, learned counsel again

submits that counter affidavit could not be filed and

he seeks further time.

As prayed, put up after four weeks. In the

meantime counter affidavit must be filed and that will

be accepted only if the cost imposed earlier by order

dated 22.5.2007 is deposited.

Put up after four weeks retaining its position

under the same heading.

Spd/-                                  (Dr. Ravi Ranjan, J.)