IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4048 of 2006
(DR.)JITENDRA KUMAR SINHA
Versus
THE STATE OF BIHAR & ORS
-----------
8 22.02.2011 No counter affidavit has been filed on behalf
of the Respondent Magadh University. On 31.1.2011
learned counsel appearing for the Magadh University
informed the Court that he has received instructions
and he needs more time to file counter affidavit. By
way of last indulgence, time was granted till 9th of
February, 2011. However, learned counsel again
submits that counter affidavit could not be filed and
he seeks further time.
As prayed, put up after four weeks. In the
meantime counter affidavit must be filed and that will
be accepted only if the cost imposed earlier by order
dated 22.5.2007 is deposited.
Put up after four weeks retaining its position
under the same heading.
Spd/- (Dr. Ravi Ranjan, J.)