IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.6489 of 2010
M/S Vishwakarma Furniture House
Versus
The State Of Bihar & Ors
------------------
03. 17.10.2011 The matter was taken up for consideration on
09.09.2011 and at the request of learned State counsel it was
adjourned for four weeks enabling learned counsel for the State to
seek instruction and file counter affidavit and whereafter it has been
taken up for consideration today when Mr. Suryakant Kumar,
Assisting counsel to S.C.19 for the State makes a prayer for
adjournment.
The writ petition was filed on 15.4.2010 and despite the
pendency of the matter for one and half years and adjournments
given to the State, it has not sufficed for filing any counter affidavit.
By way of last indulgence, the matter is adjourned to
21.11.2011, enabling the State counsel to seek instruction and file
counter affidavit, failing which this Court would consider the
desirability of directing the concerned respondents to be present in
Court with suitable explanation.
(Jyoti Saran, J.)
S.Sb/-