IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8409 of 2009
JANKI PASWAN
Versus
THE STATE OF BIHAR & ANR.
-----------
5. 04.11.2010 Again a prayer for adjournment has been made by learned
counsel for the respondents, who has not filed counter affidavit in
spite of several adjournments.
In the said circumstances, as a matter of last chance, two
weeks time is allowed to the respondents to seek instructions and
positively file counter affidavit, if it requires to contest the claim of
the petitioner.
Put up this case under the same heading retaining its
position on 22nd November, 2010.
Sujit (S.N.Hussain,J.)