IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1753 of 1996
GAURICHAK PRAKHAND NIRMAN SANG
Versus
STATE OF BIHAR & ORS
-----------
5 14.09.2010 Heard Mr. Amish Kumar, learned counsel for the
petitioner and Mr. Prabhakar Tekrival, learned Government No.1 for
the respondents.
Let petitioner serve two sets of his pleadings on learned
Government Advocate No.1, within a period of one week, failing
which the writ petition shall stand rejected without further reference to
a Bench. Let the respondents file a counter affidavit within a period
of three months.
Put up after four months at the top of the list with a view
to its final disposal. Time in the meanwhile may be utilized by the
parties for completion of pleadings.
(S.K. Katriar, J)
( Birendra Prasad Verma, J )
M.Rahman