High Court Patna High Court - Orders

M/S Vishwakarma Furniture Hous vs The State Of Bihar & Ors on 17 October, 2011

Patna High Court – Orders
M/S Vishwakarma Furniture Hous vs The State Of Bihar & Ors on 17 October, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Civil Writ Jurisdiction Case No.6489 of 2010
                                  M/S Vishwakarma Furniture House
                                                 Versus
                                     The State Of Bihar & Ors
                                           ------------------

03. 17.10.2011 The matter was taken up for consideration on

09.09.2011 and at the request of learned State counsel it was

adjourned for four weeks enabling learned counsel for the State to

seek instruction and file counter affidavit and whereafter it has been

taken up for consideration today when Mr. Suryakant Kumar,

Assisting counsel to S.C.19 for the State makes a prayer for

adjournment.

The writ petition was filed on 15.4.2010 and despite the

pendency of the matter for one and half years and adjournments

given to the State, it has not sufficed for filing any counter affidavit.

By way of last indulgence, the matter is adjourned to

21.11.2011, enabling the State counsel to seek instruction and file

counter affidavit, failing which this Court would consider the

desirability of directing the concerned respondents to be present in

Court with suitable explanation.

(Jyoti Saran, J.)
S.Sb/-