Patna High Court – Orders
Shailendra Kumar Pandey &Amp;Ors vs The State Of Bihar &Amp;Ors on 9 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4697 of 2008
SHAILENDRA KUMAR PANDEY &ORS
Versus
THE STATE OF BIHAR &ORS
-----------
4 09.02.2011 As prayed on behalf of the State, four weeks’ time
is granted to take instruction and file a supplementary
counter affidavit appending therewith a copy of the report of
inquiry in connection with the petitioner.
Put up this case after four weeks under the same
heading.
In the meantime, the private respondents may also
file their response to the writ petition on affidavit, if they so
desire.
SC (Dr. Ravi Ranjan, J.)