IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1381 of 2008
KIRAN SINHA & ANR
Versus
THE STATE OF BIHAR & ORS
-----------
2. 13/09/2010 This writ application was filed in 2008
with service of two copies in the office of
learned Advocate General. However, till
today, no counter affidavit has been filed.
Learned counsel for the respondents
prays for two weeks time to file counter
affidavit in the case.
Time is allowed subject to payment of
cost of Rs.500/- to be paid through crossed
bank draft in the name of petitioner and
served on learned counsel for the petitioner
along with a copy of the counter affidavit.
Put up after two weeks.
Pradeep/ ( J. N. Singh,J.)