High Court Patna High Court - Orders

Chandra Kiran Prasad vs C.E.O.,Patna Municipal Corpn.& on 29 July, 2011

Patna High Court – Orders
Chandra Kiran Prasad vs C.E.O.,Patna Municipal Corpn.& on 29 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.5518 of 2005
                                    Chandra Kiran Prasad
                                             Versus
                            C.E.O.,Patna Municipal Corporation
                                           -----------

4. 29.07.2011. It appears from the order dated 17.09.2009 that the

notices have been validly served on the learned counsel for the

respondent but till date no counter affidavit has been filed on

behalf of sole respondent.

Let learned counsel for the Patna Municipal

Corporation file the counter affidavit within a period of four

weeks.

Put up this case on 05.09.2011 retaining its position.

       U. K.                                            ( Dinesh Kumar Singh, J)