IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4227 of 2008
M/S SHANKAR SAH
Versus
THE STATE OF BIHAR & ORS
-----------
For the Petitioner : M/S. S. K. P. Sinha, Kameshwar Prasad
For the Respondents: Mr. J.P. Karn, AAG 9.
————
PRESENT
Hon’ble the Chief Justice
&
Hon’ble Mr. Justice Barin Ghosh
————
th
Dated, the 11 July, 2008.
Government counsel submits that counter affidavit has
been filed on behalf of the respondents. The said counter affidavit is
not on record.
2. Counsel for the petitioner submits that copy of the
counter affidavit has not been given to him.
3. We adjourn the matter for two weeks.
4. In the meanwhile, the State counsel shall furnish a
copy of the counter affidavit to the counsel for the petitioner. Office
shall also place on record the counter affidavit filed on 10.7.2008.
R. M. Lodha, CJ
Barin Ghosh, J
AMIN/-