Patna High Court – Orders
Binay Kumar Singh vs The State Of Bihar &Amp; Ors on 8 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No. 11213 of 2006
BINAY KUMAR SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2 08.04.2011 As prayed by Sri Uma Kant Chaudhary, learned counsel
for the petitioner, three weeks time is granted for filing rejoinder to the
counter affidavit.
Counter affidavit was served on learned counsel for the
petitioner in 2006.
However, in view of facts and circumstances, prayer is
allowed.
List this case after three weeks.
( Rakesh Kumar, J.)
Praful