High Court Patna High Court - Orders

Chandra Kiran Prasad vs C.E.O.,Patna Municipal Corpn.& on 5 September, 2011

Patna High Court – Orders
Chandra Kiran Prasad vs C.E.O.,Patna Municipal Corpn.& on 5 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Civil Writ Jurisdiction Case No.5518 of 2005
                                      Chandra Kiran Prasad
                                               Versus
                               C.E.O.,Patna Municipal Corpn.&
                                  ----------------------------------

5 5.9.2011 Learned counsel for the parties are present.

Learned counsel for the respondent Patna Municipal

Corporation, Mr.Madhuresh Prasad, appears and informs that he has

recently been entrusted with the matter but has not received a copy of

the writ petition. As such he requests for two weeks’ time to obtain a

copy of the writ petition and to file a counter affidavit thereto which is

granted.

Learned counsel for the petitioner requests that the

matter being an old one, may be disposed of expeditiously.

Let this matter accordingly be listed within top ten cases

after two weeks when the matter would be taken up for final disposal,

as learned counsel for the petitioner states that no rejoinder would be

required.

AnilKrSinha                                                      (Vikash Jain,J.)