Patna High Court – Orders
Daya Nand Pandit vs The State Of Bihar &Amp; Ors on 14 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2891 of 2011
DAYA NAND PANDIT
Versus
THE STATE OF BIHAR & ORS
-----------
2. 14.2.2011. As prayed by learned A.C. to
G.P.14, six weeks’ time is granted to seek
instruction and file counter affidavit.
Put up this case after eight weeks.
In the meantime, learned counsel
for the Accountant General may also get
instruction.
N.H./ ( Rakesh Kumar,J.)