High Court Patna High Court - Orders

Kumari Divya vs The State Of Bihar &Amp; Ors on 3 September, 2010

Patna High Court – Orders
Kumari Divya vs The State Of Bihar &Amp; Ors on 3 September, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.4600 of 2003
                            KUMARI DIVYA
                                Versus
                      THE STATE OF BIHAR & ORS.
                                 With
                         CWJC No. 4902 of 2003
                             GYATRI DEVI
                                Versus
                      THE STATE OF BIHAR & ORS.
                               -----------

4 03.09.2010 Despite earlier order dated 5.8.2010, which was in

continuation to the previous order dated 14.5.2003, no counter

affidavit has been filed as yet. This writ application was filed on

9.5.2003 and a period of more than seven years has not been

sufficient for the respondents for filing of the counter affidavit.

In that view of the matter, this Court would allow the

prayer for filing of the counter affidavit within further one week as

prayed for but subject to the payment of cost of Rs. 5,000/- by the

Director, Secondary Education who, along with the counter

affidavit, would annex the receipt showing payment of such cost in

favour of the Patna High Court Legal Services Authority.

List this case after two weeks in order to enable the

counsel for the petitioner to file his rejoinder, if any, to such

counter affidavit.

Rsh                                                                 (Mihir Kumar Jha, J.)