IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15822 of 2011
Kailash Pati Giri
Versus
The State Of Bihar & Ors
-----------
02. 15.09.2011 Mr. Manish Kumar for the petitioner and learned
counsel for the Respondent-Zila Parishad are present.
A counter affidavit has been filed after serving on
the counsel for the petitioner which is taken on record.
Learned counsel for the petitioner submits that he
would require time to study the counter affidavit and file reply
thereto.
Post this matter after two weeks.
The time in the meanwhile may be utilized by the
parties for completion of pleadings.
( Kishore K. Mandal )
hr