Patna High Court – Orders
Nand Lal Singh vs The State Of Bihar &Amp; Ors on 30 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5679 of 2010
NAND LAL SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2 30.11.2010 Learned counsel for the State prays for and is
granted four weeks to file counter affidavit justifying the
issue of the notification as contained in Annexure-2. The
counter affidavit must contain clear reasons for issue of
the said notification.
Put up after four weeks.
( J.N.Singh, J.)
Prakash