Patna High Court – Orders
Dr.Umeshwar Prasad Singh vs The State Of Bihar &Amp; Ors on 16 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4885 of 2011
DR.UMESHWAR PRASAD SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2. 16.3.2011. As prayed by Shri Binod Kumar,
learned A.C. to S.C.16, six weeks’ time is
granted to seek instruction and file
counter affidavit.
Put up this case after eight weeks.
In the meanwhile, respondents are
directed to take all steps for clearing all
the admitted dues. Such fact should be
reflected in the counter affidavit, which
is to be filed within six weeks.
N.H./ ( Rakesh Kumar,J.)