High Court Patna High Court - Orders

Pradeep Kumar Keshava vs The State Of Bihar & Ors on 25 August, 2011

Patna High Court – Orders
Pradeep Kumar Keshava vs The State Of Bihar & Ors on 25 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.16207 of 2006
                                Pradeep Kumar Keshava
                                          Versus
                              The State Of Bihar & Ors


5   25.08.2011

It is submitted on behalf of the Housing

Board that the Board is desirous to file further

counter affidavit taking a stand that it is ready to

deliver the possession of the concerned flat within a

time framed.

Let the affidavit be filed within one week.

Put up this matter after two weeks

maintaining its position. In the meantime, the

petitioner may also file reply thereto, if needed.

    Spd/-                             ( Dr. Ravi Ranjan, J.)