IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5523 of 2004
CHAMELI DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
5 07.12.2010 Mr. Rajeev Nayan Singh, learned counsel appearing on
behalf of respondent Bihar State Housing Board seeks a short
adjournment enabling him to file a counter affidavit. By way of last
indulgence this matter is adjourned and is ordered to be listed on 16th
December 2010 amongst top ten cases on which date counter affidavit
must be filed on behalf of respondent Bihar State Housing Board and
its functionaries, failing which, the court may consider for issuing a
direction for physical presence of the respondent Managing Director
of the Board.
( Birendra Prasad Verma, J )
M.Rahman