IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11173 of 2006
Lal Muni Singh
Versus
The State Of Bihar & Ors
-----------
6 02.09.2011 Despite of the earlier direction given by this
Court, no counter affidavit has been filed on behalf of
the State. Again, a prayer for adjournment has been
made.
As prayed on behalf of the State, put up this
case on 16th of September, 2011 within top ten cases.
In the meantime, necessary counter affidavit
must be filed on behalf of the State failing which, the
District Magistrate, East Champaran, at Motihari shall
remain present in person on the next date fixed.
Sanjay-II ( Dr. Ravi Ranjan, J.)