High Court Patna High Court - Orders

Pramod Rajpati vs The State Of Bihar &Amp; Ors on 14 March, 2011

Patna High Court – Orders
Pramod Rajpati vs The State Of Bihar &Amp; Ors on 14 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. WJC No.278 of 2009
                                  PRAMOD RAJPATI
                                         Versus
                            THE STATE OF BIHAR & ORS
                                       -----------

6. 14.3.2011 Learned counsel for the petitioner is present.

Learned counsel for the State prays for six weeks’ time to

enable filing of the counter affidavit.

As prayed for, let this matter be placed after six weeks to

enable fling of the comprehensive counter affidavit in the light of

the allegations made in the writ application.

      PNM                                        (Shailesh Kumar Sinha, J.)