High Court Patna High Court - Orders

Most.Malti Singh vs The Union Of India on 20 September, 2011

Patna High Court – Orders
Most.Malti Singh vs The Union Of India on 20 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Civil Writ Jurisdiction Case No.14816 of 2005
                                     Most.Malti Singh
                                            Versus
                                    The Union Of India
                               ----------------------------------

03/ 20.09.2011 Although six years have lapsed but no counter

affidavit has been filed by the respondent-Life Insurance

Corporation of India. However, learned counsel for the

respondent seeks two weeks time for filing counter affidavit.

Put up this case under the same heading retaining its

position on 13th of October, 2011 and if by that date also no

counter affidavit is filed by the respondent, the court shall be

constrained to presume that it has nothing to say with respect

to the statements of fact mentioned in the writ petition.

      Harish                                             (S.N. Hussain, J.)