IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13969 of 2010
PRASAD RAI
Versus
THE STATE OF BIHAR & ORS
4 20.12.2010 Counsels for the petitioner, respondent Nos. 6 and 7
and the State are present.
As prayed on behalf of Counsel representing
respondent Nos. 6 and 7, list this matter in the second week of
January, 2011 enabling them to file counter affidavit. It is made
clear that no further adjournment shall be granted for that
purpose. The time in the meanwhile shall be utilized by the
State respondents to file counter affidavit, if any.
pkj (Kishore K. Mandal, J)