IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.246 of 2011
M/S COUNTRY CLUB INTERNATIONAL
Versus
THE INDIAN BANK & ORS
-----------
02/ 17.01.2011 Heard learned counsel for the petitioner and learned
counsel for the respondents.
A counter affidavit has been filed on behalf of the
respondents-Bank and its authorities after serving a copy thereof
on learned counsel for the petitioner today.
Learned counsel for the petitioner submits that he has
received the counter affidavit today and his client’s mother has
expired last night and hence he wants two weeks adjournment for
considering the counter affidavit and filing a reply thereto, if
necessary.
As prayed for, put up this case on 07th February, 2011
under the same heading retaining its position.
Till then, no coercive action shall be taken against the
petitioner.
(S. N. Hussain, J.)
Sunil