High Court Patna High Court - Orders

Mahendra Kapari vs The State Of Bihar & Ors on 17 November, 2011

Patna High Court – Orders
Mahendra Kapari vs The State Of Bihar & Ors on 17 November, 2011
                           IN THE HIGH COURT OF JUDICATURE
                                       AT PATNA
                                Civil Writ Jurisdiction Case No.11332 of 2010
                                               Mahendra Kapari
                                                      Versus
                                          The State Of Bihar & Ors
                                         ----------------------------------

3. 17.11.2011 Let the respondents file their counter affidavit so that the

matter may be disposed off finally at the stage of admission, if

possible.

List after five weeks at the same position when it is

directed that the parties may exchange their pleadings well in

advance as no adjournment may necessary be granted on the

subsequent date.

     Snkumar/-                                                 (Navin Sinha,J.)