High Court Patna High Court - Orders

Raj Keshwar Mishra vs The State Of Bihar &Amp; Ors on 6 December, 2010

Patna High Court – Orders
Raj Keshwar Mishra vs The State Of Bihar &Amp; Ors on 6 December, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.10925 of 2006
                                     RAJ KESHWAR MISHRA
                                               Versus
                                   THE STATE OF BIHAR & ORS
                                             -----------

2 6.12.2010 It is a tragedy that this writ application was filed in the year

2006 and the respondents have chosen not to file counter affidavit as

yet.

Learned counsel for the State submits that he has sent two

letters to all the respondents twice but there has been no response. .

Petitioner submits that in the meantime petitioner’s pension

has also been stopped for no reason disclosed.

Be that as it may, as a matter of last indulgence, I adjourn

the matter for being placed, as a zero item , for admission on 10.1.2011

by when a comprehensive counter affidavit should have been filed , well

in advance, upon the petitioner to enable him to file his rejoinder

thereto.

    singh                          (Navaniti Prasad Singh,J)