Patna High Court – Orders
Lallan Prasad Singh vs The State Of Bihar & Ors on 13 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.12960 of 2006
Lallan Prasad Singh
Versus
The State Of Bihar & Ors
----------------------------------
7 13.10.2011 As prayed for on behalf of the Respondent
Bihar State Electricity Board, by way of last
indulgence, three weeks’ time is granted to enable the
learned counsel to seek instruction and file counter
affidavit, if required.
Post this matter after three weeks
retaining its position under the same heading.
(Dr. Ravi Ranjan, J.)
Spd/-