IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6718 of 2006
NAGENDRA SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
3 28.02.2011 No counter affidavit has been filed on behalf
of the State despite earlier adjournment granted for
seeking instruction and filing counter affidavit on
3.2.2011. However, a counter affidavit has been filed on
behalf of the Respondent Nos. 4 and 5. Let it be taken
on record.
As prayed on behalf of the State, put up this
matter after two weeks retaining its position in the same
heading. In the meantime counter affidavit must be
filed on behalf of the Respondent No. 2 also taking in
consideration the averments made in the counter
affidavit filed by the Staff Selection Commission as well
as Annexures 9 and 11 brought on record by the
petitioner.
Spd/- ( Dr. Ravi Ranjan, J.)