IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.98 of 2005
RAJENDRA MAHTO
Versus
THE STATE OF BIHAR & ORS
-----------
4/ 27-04-2011 Mr. Rakesh Kumar Samarendra, learned
Standing Counsel No. 21 appearing on behalf of the
respondents, seeks a short adjournment enabling him to
file a counter-affidavit in the present case on behalf of the
respondents, so that the matter is finally disposed of on
the next date of hearing at the admission stage itself.
As prayed for, put up this matter under the same
heading after two weeks.
In the meantime, counter-affidavit must be filed
on behalf of the respondents, failing which respondent-
District Magistrate, Muzarffarpur, shall remain physically
present in the court on the next date of hearing.
( Birendra Prasad Verma, J.)
BTiwary/