Patna High Court – Orders
Mahendra Kapari vs The State Of Bihar & Ors on 17 November, 2011
IN THE HIGH COURT OF JUDICATURE
AT PATNA
Civil Writ Jurisdiction Case No.11332 of 2010
Mahendra Kapari
Versus
The State Of Bihar & Ors
----------------------------------
3. 17.11.2011 Let the respondents file their counter affidavit so that the
matter may be disposed off finally at the stage of admission, if
possible.
List after five weeks at the same position when it is
directed that the parties may exchange their pleadings well in
advance as no adjournment may necessary be granted on the
subsequent date.
Snkumar/- (Navin Sinha,J.)