High Court Patna High Court - Orders

Bindeshwar Sahu vs The State Of Bihar & Ors on 21 June, 2011

Patna High Court – Orders
Bindeshwar Sahu vs The State Of Bihar & Ors on 21 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               LPA No.502 of 2010
                             BINDESHWAR SAHU
                                    Versus
                          THE STATE OF BIHAR & ORS
                                   -----------

3. 21.06.2011 Learned counsel for the appellant, and learned

Assistant counsel to A.A.G.-IV, are present. While

expressing grievance with respect to the order of the learned

single Judge on the ground of delay, he invites our attention

to the order dated 7.6.2007 (annexure-1), whereby the Jail

Superintendent has requested the State Government for

release of funds to make payment of the long standing arrears

of the appellant. He also submits that in spite of the order

dated 23.3.2011, the respondents have not till date filed the

counter affidavit. As prayed for by the learned Government

Counsel, four weeks’ further time is granted to file the

counter affidavit personally sworn by respondent no. 2

Put up after six weeks at the top of the list with a

view to its final disposal. The time in the meanwhile may be

utilized by the parties for completion of pleadings.



                                              ( S. K. Katriar, J.)


kanchan                                   (Amaresh Kumar Lal, J.)