Patna High Court – Orders
Mohitanand Prasad vs The Union Of India & Ors on 20 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9179 of 2011
MOHITANAND PRASAD
Versus
THE UNION OF INDIA & ORS
-----------
3 20.06.2011 Counsels for the petitioner, respondent No. 1
and respondent Corporation are present.
As prayed on behalf of learned counsel for the
petitioner, two weeks’ time is granted to file supplementary
affidavit.
List this matter after six weeks. Time in the
mean while, shall be utilized by the respondents concerned
to file counter affidavit, if any.
( Kishore K. Mandal, J)
pkj