IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9499 of 2010
KUMARI PRAMILA
Versus
THE UNION OF INDIA & ORS
-----------
3. 20.9.2010 In the counter affidavit filed on behalf of the
respondent Corporation, although it is asserted that the
advertisement was for village Rajauli, it has not been
clarified whether the village Rajauli is a revenue village
and further whether it forms a part of Gram Panchayat or
Nagar Panchayat or any other Municipal Area.
As prayed for by learned counsel for the respondent
Corporation, put up among top ten cases on 27th
September, 2010 to enable him to file a supplementary
counter affidavit.
(Ramesh Kumar Datta,J.)
Spal/