IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.12278 of 2010
Kamil Hussain
Versus
The State Of Bihar & Ors
----------------------------------
4. 28.9.2011. Learned counsel for the parties are
present.
On the request made by learned
Assisting Counsel to G.A.9, by way of last
indulgence, let this matter come up on
24.10.2011 retaining its position with a
clear stipulation that if no counter
affidavit is filed on behalf of the
respondents by the next date in the light of
the observation of this court as noted in
the order dated 9.8.2011, this court would
proceed on the basis of the materials
available on the record of the proceedings.
ahk
(Jyoti Saran, J.)