High Court Patna High Court - Orders

M/S Shankar Sah vs The State Of Bihar &Amp; Ors on 11 July, 2008

Patna High Court – Orders
M/S Shankar Sah vs The State Of Bihar &Amp; Ors on 11 July, 2008
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.4227 of 2008
                             M/S SHANKAR SAH
                                     Versus
                        THE STATE OF BIHAR & ORS
                                   -----------

For the Petitioner : M/S. S. K. P. Sinha, Kameshwar Prasad
For the Respondents: Mr. J.P. Karn, AAG 9.

————

PRESENT
Hon’ble the Chief Justice
&
Hon’ble Mr. Justice Barin Ghosh

————

th
Dated, the 11 July, 2008.

Government counsel submits that counter affidavit has

been filed on behalf of the respondents. The said counter affidavit is

not on record.

2. Counsel for the petitioner submits that copy of the

counter affidavit has not been given to him.

3. We adjourn the matter for two weeks.

4. In the meanwhile, the State counsel shall furnish a

copy of the counter affidavit to the counsel for the petitioner. Office

shall also place on record the counter affidavit filed on 10.7.2008.

R. M. Lodha, CJ

Barin Ghosh, J
AMIN/-