High Court Patna High Court - Orders

Mithilesh Yadav vs The State Of Bihar &Amp; Ors on 20 August, 2010

Patna High Court – Orders
Mithilesh Yadav vs The State Of Bihar &Amp; Ors on 20 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.4435 of 2009
                              MITHILESH YADAV
                                   Versus
                          THE STATE OF BIHAR & ORS
                                -----------

5 20.08.2010 By order dated 10.04.2009, learned

counsel for the State was allowed time to

seek instructions. Thereafter, the case was

taken up twice.

Learned counsel for the respondents

informs this Court that as many as four

communications were sent to respondent nos.

5, 6 and 8 to send instructions for the

purpose of filing counter affidavit in the

case. However, he submits that he has not

received instructions so far from either of

the respondents. He prays for two weeks time,

as a last indulgence, to make another attempt

to obtain instructions for filing counter

affidavit in the case.

Two weeks time is allowed subject to

payment of cost of Rs.1000/- by way of draft

in the name of the petitioner along with

service of a copy of the counter affidavit.

It is made clear that, in case,

counter affidavit is not served on learned

counsel for the petitioner within two weeks
2

and the cost is not paid, the District

Magistrate, Gaya shall be personally present

in Court. For coming to the Court, he shall

bear the cost of expenses from his own

pocket.

Put up on 6th of September, 2010

within first five cases.

Arvind/                            ( J. N. Singh, J.)