High Court Patna High Court - Orders

Gauri Shankar Rai vs The State Of Bihar &Amp; Ors on 10 March, 2011

Patna High Court – Orders
Gauri Shankar Rai vs The State Of Bihar &Amp; Ors on 10 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.7890 of 2006
                                GAURI SHANKAR RAI
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

2 10.03.2011 The present writ petition was filed on 10.7.2006

after serving a copy on State. However, no counter affidavit

has been filed till date.

On call, a prayer was made by Sri V.M.K. Sinha,

learned A.A.G. No. 13, to give atleast one accommodation

for filing counter affidavit.

In view of peculiar facts and circumstances, as a

last indulgence, three weeks time is granted to respondent

State for filing counter affidavit.

Put up after four weeks.

In the meanwhile, learned counsel appearing on

behalf of Accountant General may also get instruction.

(Rakesh Kumar, J.)

Praful