High Court Patna High Court - Orders

Md.Mazid @ Md.Tufani vs The Union Of India &Amp; Ors on 1 December, 2010

Patna High Court – Orders
Md.Mazid @ Md.Tufani vs The Union Of India &Amp; Ors on 1 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.16678 of 2010
                                 MD.MAZID @ MD.TUFANI
                                           Versus
                               THE UNION OF INDIA & ORS
                                         -----------

04/ 01.12.2010 Although vide order dated 01.10.2010 time till 26th

October, 2010 was granted to learned counsel for the respondents

to file counter affidavit, but no counter affidavit has been filed till

date. Today also when the case is called out, learned counsel for

the respondents submits that no instructions have been received

and hence no counter affidavit has been filed and she prays for two

weeks further adjournment.

Put up this case under the same heading retaining its

position on 16th of December, 2010 as prayed by learned counsel

for the respondents. If by that time also no counter affidavit is filed

on behalf of the respondents, the court shall be constrained to

presume that they have got nothing to say about the facts stated in

the writ petition.

(S. N. Hussain, J.)

Sunil