High Court Patna High Court - Orders

Anugrah Narayan Chaudhary vs The State Of Bihar & Ors on 5 August, 2011

Patna High Court – Orders
Anugrah Narayan Chaudhary vs The State Of Bihar & Ors on 5 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                 CIVIL WRIT JURISDICTION CASE No.12574 of 2011
                            Anugrah Narayan Chaudhary
                                      Versus
                            The State Of Bihar & Ors
                       ----------------------------------

2. 5.8.2011. As prayed by Shri Amresh Kumar,

learned A.C. to G.P.20, eight weeks’ time

is granted to seek instruction and file

counter affidavit.

Put up thereafter.

In the meanwhile, Smt. Anita

Sinha, learned counsel appearing on behalf

of respondent no.6/Accountant General may

also get instruction. The respondents are

directed to take all steps to clear all

the admitted dues of the petitioner before

filing of the counter affidavit. Such fact

should be reflected in the counter

affidavit, which is to be filed within

eight weeks.

( Rakesh Kumar,J.)