IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11623 of 2011
Satya Narayan Singh
Versus
The State Of Bihar & Ors
-----------
2. 20.7.2011. A prayer has been made by Shri Anil
Kumar Upadhyaya, learned S.C.20, who
appears on behalf of respondent nos.1 to
3/State to adjourn the case for four weeks
for seeking instruction and filing counter
affidavit.
Eight weeks’ time is granted to
seek instruction and file counter
affidavit.
In the meanwhile, all the
respondents are directed to take all steps
to clear all the admitted dues. Such fact
should be reflected in the counter
affidavit, which is to be filed within
eight weeks.
Put up this case after eight weeks.
N.H./ ( Rakesh Kumar,J.)