Patna High Court – Orders
Madan Mohan Singh vs The State Of Bihar & Ors on 23 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13714 of 2011
Madan Mohan Singh
Versus
The State Of Bihar & Ors
----------------------------------
2. 23.8.2011. As prayed by Shri Shalini Rawat,
learned A.C. to G.A.3, eight weeks’ time
is granted to seek instruction and file
counter affidavit.
In the meanwhile, Shri Satyendra
Kumar Jha, learned counsel appearing on
behalf of respondent no.7/Accountant
General may also get instruction.
Put up thereafter.
N.H./ ( Rakesh Kumar,J.)