High Court Patna High Court - Orders

Amarendra Nath Upadhyay & Anr vs The State Of Bihar & Ors on 11 August, 2011

Patna High Court – Orders
Amarendra Nath Upadhyay & Anr vs The State Of Bihar & Ors on 11 August, 2011
        Patna High Court CWJC No.921 of 2009 (4) dt.11-08-2011




                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Civil Writ Jurisdiction Case No.921 of 2009
                    ======================================================
                    Dhananjay Kumar Mehta & Anr
                                                                          .... .... Petitioner/s
                                                       Versus
                    The State Of Bihar & Ors
                                                                         .... .... Respondent/s
                    ======================================================
                                                        with
                                   Civil Writ Jurisdiction Case No.1033 of 2009
                    ======================================================
                    Amarendra Nath Upadhyay & Anr
                                                                          .... .... Petitioner/s
                                                       Versus
                    The State Of Bihar & Ors
                                                                         .... .... Respondent/s
                    ======================================================
                    Appearance :
                    (In CWJC No.921 of 2009)
                    For the Petitioner/s     : Mr. V.K.Singh
                    For the Respondent/s      : Mr. (Ga6)
                    (In CWJC No.1033 of 2009)
                    For the Petitioner/s     : Mr. V.K.Singh
                                                 Mr. Pankaj Kr.Singh I

                    For the Respondent/s : Mr. (Ga5)
                    ======================================================
                    CORAM: HONOURABLE JUSTICE SMT. MRIDULA MISHRA

                    ORAL ORDER

(Per: HONOURABLE JUSTICE SMT. MRIDULA MISHRA)

4 11-08-2011 As the last indulgence, the matter is being adjourned

to 25th August, 2011, retaining its position.

Supplementary counter affidavit must be filed by the

State before the next date.

Arun Kumar/-                                      (Mridula Mishra, J)