IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.5586 of 2010
Md.Nasiruddin @ Chhote
Versus
The State Of Bihar & Ors
----------------------------------
3. 19.08.2011. By way of last indulgence, on the
request being made by Mr. Rakesh Kumar
Chandram, learned Assisting Counsel to SC-
18, let the matter come up for consideration
on 12.9.2011 retaining its position with the
clear stipulation that if no counter
affidavit is filed by the next date, this
court would proceed on the material
available on the records of the proceedings.
ahk
(Jyoti Saran. J.)