IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15727 of 2009
MD.AMIN @ MAHANGA
Versus
THE STATE OF BIHAR & ORS
-----------
05/ 09.09.2010 Although learned counsel for the Patna Municipal
Corporation had earlier obtained two weeks time on 17.08.2010 for
filing a reply to the counter affidavit of Bihar State Pollution
Control Board (respondent no.3), but till date no reply has been
filed by the Corporation and again an adjournment is sought for the
said purpose. Hence, as a matter of last chance, put up this case on
30.09.2010 under the same heading retaining its position.
(S. N. Hussain, J.)
Sunil