IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11652 of 2011
Kapildeo Singh
Versus
The State Of Bihar & Ors
-----------
04/ 05.08.2011 Heard learned counsel for the petitioner and learned
counsel for the respondents.
As prayed for by learned counsel for the respondents,
four weeks time is granted to her to file counter affidavit.
Put up this case after four weeks under the heading
‘Admission’ in regular course.
Till further orders, no coercive steps shall be taken
against the petitioner by the Certificate Officer, Saran in
Certificate Case no.112 of 1984-85 (410/2004-05).
(S. N. Hussain, J.)
Sunil