IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.16100 of 2011
Sanjay Kumar Sinha & Ors
Versus
The State Of Bihar & Ors
----------------------------------
03 27-09-2011 As prayed by Sri Rakesh Kumar Tiwary, learned counsel
appearing on behalf of Respondent nos. 2 to 4 / Chapra Nagar
Parishad, eight weeks time is granted to seek instruction and file
counter affidavit. Smt. Sangh Mitra Ghosh, learned A.C. to Addl.
Advocate General no.8, who appears on behalf of Respondent
/State, is present.
In the meanwhile, the Respondents are required to take
steps to clear all the admitted dues of the petitioner. Such fact
should be reflected in the counter affidavit, which is to be filed
within eight weeks.
Issue notice to Respondent no.5/ Life Insurance
Corporation of India, Chapra Branch, Saran to show cause as to why
this application be not disposed of at the admission stage itself, for
which requisites etc. must be filed through ordinary process by 14th
October, 2011, failing which this application shall stand rejected as
against Respondent no.5 without further reference to a Bench.
Put up this case thereafter.
( Rakesh Kumar, J.)
NKS/-