Patna High Court – Orders
Barari Ghat Matsya Jivi Sahyog … vs The State Of Bihar & Ors on 16 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.10799 of 2011
Barari Ghat Matsya Jivi Sahyog Samiti Limited
Versus
The State Of Bihar & Ors
2 16.08.2011
As prayed for on behalf of the State, three
weeks’ time is granted to enable the learned counsel
to seek instruction and file counter affidavit, if
required.
Post this matter after three weeks retaining its
position under the same heading.
Spd/- ( Dr. Ravi Ranjan, J.)