High Court Jharkhand High Court

M/S Om Prakash Singh vs Jharkhard State Agriculture Ma on 27 June, 2011

Jharkhand High Court
M/S Om Prakash Singh vs Jharkhard State Agriculture Ma on 27 June, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                          W.P. (C) No. 2325 of 2011

        M/s Om Prakash Singh                                               ......         Petitioner
                                       Versus 
         Jharkhand State Agriculture Marketing Board & ors.  ......         Respondents
                                      ­­­­­­­­­
         CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                      ­­­­­­­­­
        For the Petitioner                    :  Mr. Saket Upadhyay, Advocate
        For the Respondents                   :  Mr. M.K. Roy, Advocate
                                      ­­­­­­­­­
                        th
         04/Dated: 27    June, 2011
                                          

        1.

  Learned   counsel   for   the   respondents   is   seeking   time   to   file   counter 
affidavit.

2.  Time, as prayed for, is granted.

3.     Previously   also,   time   was   given   for   filing   the   counter   affidavit,   but, 
because   of   lethargic   approach   of   the   respondents,   today   also,   the 
adjournment is granted by this Court.

4.  If the counter affidavit is not filed on or before the next date of hearing, 
I hereby direct respondent no. 3 to remain  personally present before this 
Court on the next date of hearing at 10:30 a.m.

5.  The matter is adjourned to be listed on 11th July, 2011.

                               (D.N. Patel, J.)
Ajay/