High Court Patna High Court - Orders

Nand Lal Mandal vs The State Of Bihar &Amp; Ors on 14 February, 2011

Patna High Court – Orders
Nand Lal Mandal vs The State Of Bihar &Amp; Ors on 14 February, 2011
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CWJC No.501 of 2008
                     NAND LAL MANDAL
                           Versus
                  THE STATE OF BIHAR & ORS
                          -----------

5 14.02.2011 It is submitted on behalf of the State that

despite indulgence granted to the State vide order dated

17.1.2011, no further supplementary counter affidavit

has been filed as instructions have not been received by

him as yet.

In above view of the matter, as prayed, four

weeks’ time is granted to the State to file necessary

counter affidavit as per direction contained in order

dated 17.1.2011.

Put up after four weeks retaining its position

under the same heading.

It is made clear that in case counter affidavit has

not been filed by the next date, the respondent no. 2, the

District Superintendent of Education – cum – Sub

Divisional Education Officer, Banka shall personally

remain present on that day.

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