High Court Patna High Court - Orders

Dargahi vs Patna Municipal Corporation … on 4 April, 2011

Patna High Court – Orders
Dargahi vs Patna Municipal Corporation … on 4 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.5777 of 2011
                               DARGAHI
                                Versus
                   PATNA MUNICIPAL CORPORATION &
                             -----------

2. 4.4.2011. As prayed by Shri Arun Kumar,

learned counsel appearing on behalf of all

the respondents, eight weeks’ time is

granted to seek instruction and file

counter affidavit.

In the meanwhile, respondent no.2

is directed to take all steps to clear all

the admitted dues of the petitioner. Such

fact should be reflected in the counter

affidavit, which is to be filed within

eight weeks.

Put up this case after ten weeks.

     N.H./                              ( Rakesh Kumar,J.)