IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15452 of 2011
Mahendra
Versus
Patna Municipal Corporation .
----------------------------------
2. 12.9.2011. As prayed by Shri Arun Kumar,
learned counsel appearing on behalf of
respondent nos.2 to 4, eight weeks’ time
is granted to seek instruction and file
counter affidavit.
Put up thereafter.
In the meanwhile, respondents are
directed to take steps to make payment of
admitted dues to the petitioner. Such fact
should be reflected in the counter
affidavit, which is to be filed within
eight weeks.
N.H./ ( Rakesh Kumar,J.)