High Court Patna High Court - Orders

Dadan Singh vs The State Of Bihar & Anr on 21 September, 2011

Patna High Court – Orders
Dadan Singh vs The State Of Bihar & Anr on 21 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Civil Writ Jurisdiction Case No.15143 of 2011
                 =============================================

Mukhdeo Singh
…. …. Petitioner/s
Versus
The State Of Bihar & Ors
…. …. Respondent/s
=============================================
with
Civil Writ Jurisdiction Case No.11949 of 2011
=============================================
Dadan Singh
…. …. Petitioner/s
Versus
The State Of Bihar & Anr
…. …. Respondent/s
=============================================
Appearance :

(In CWJC No.15143 of 2011)
For the Petitioner/s : Mr. Laxmi Narayan Das
For the Respondent/s : Mr. Manoj Kr. Ambasta Gp14
(In CWJC No.11949 of 2011)
For the Petitioner/s : Mr. Laxmi Narayan Das
For the Respondent/s : Mr. Radhika Raman Gp23
=============================================

3 21-09-2011 Both parties present.

It is pointed out that copies of the counter affidavit

have been served on the petitioner’s counsel. He prays for

accommodation.

Post this matter after Puja Holidays as last zero

item. Time, in the meanwhile, shall be utilized by the parties

to complete the pleadings.

(Kishore Kumar Mandal, J)
PANKAJ KUMAR/-