High Court Patna High Court - Orders

Devendra Chaudhary @ Bachcha B vs The State Of Bihar & Ors on 2 September, 2011

Patna High Court – Orders
Devendra Chaudhary @ Bachcha B vs The State Of Bihar & Ors on 2 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Civil Writ Jurisdiction Case No.4503 of 2010
                              Devendra Chaudhary @ Bachcha Babu
                                               Versus
                                     The State of Bihar & Ors.
                                             -------------

04/ 2.9.2011 Mr. Kundan Bahadur Singh, learned counsel for the

petitioner and Mr. D. Choudhary, Assisting counsel to A.A.G. 13

for the State are present.

The matter had earlier been taken up on 05.07.2011 and

11.08.2011 and was adjourned on the request made by the State

counsel to seek instruction and file counter affidavit. Thereafter

when the matter has been taken up today again the prayer is

repeated in absence of instruction.

Issue notice to the respondent nos. 5 and 6 for which the

requisites under ordinary course may be filed within one week,

failing which the writ application as against the concerned

respondents shall stand dismissed without further reference to the

Bench.

In the meantime, the order of maintenance of status-quo

dated 11.08.2011 shall continue.

The State counsel may file counter affidavit during this

period.

Put up after service of notice.

(Jyoti Saran, J.)
S.Sb/-