IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.12574 of 2011
Anugrah Narayan Chaudhary
Versus
The State Of Bihar & Ors
----------------------------------
2. 5.8.2011. As prayed by Shri Amresh Kumar,
learned A.C. to G.P.20, eight weeks’ time
is granted to seek instruction and file
counter affidavit.
Put up thereafter.
In the meanwhile, Smt. Anita
Sinha, learned counsel appearing on behalf
of respondent no.6/Accountant General may
also get instruction. The respondents are
directed to take all steps to clear all
the admitted dues of the petitioner before
filing of the counter affidavit. Such fact
should be reflected in the counter
affidavit, which is to be filed within
eight weeks.
( Rakesh Kumar,J.)