High Court Patna High Court - Orders

Md.Nasir Akhtar vs The State Of Bihar & Ors on 14 July, 2011

Patna High Court – Orders
Md.Nasir Akhtar vs The State Of Bihar & Ors on 14 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                 CIVIL WRIT JURISDICTION CASE No.3877 of 2011
                               -----

MD.NASIR AKHTAR – Petitioner/s(s)
Versus
THE STATE OF BIHAR & ORS – Respondent/s(s)

——

2 14/07/2011 Let counter affidavit be filed on behalf of the

respondents within six weeks as the reason for taking

action against the petitioner is stated to be material which

has come during enquiry as evidence of impersonation

had emerged.

Let this matter come up after six weeks.

AMIN/ (Ajay Kumar Tripathi, J.)