IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6897 of 2005
Bishwa Nath Ram
Versus
The State Of Bihar & Ors
-----------
05 11.07.2011 Both sides present.
By way of last indulgence, this Court grants one more opportunity
to explain the stand taken in the impugned order by filing counter
affidavit. It is made clear that if no counter affidavit is filed, this Court
may proceed to dispose of the application based on the pleadings on
record.
Let counter affidavit be filed within a period of 02 weeks.
Post this matter after 03 weeks as the last ‘0’ item.
( Kishore K. Mandal, J. )
Sym