Patna High Court – Orders
Nagendra Singh vs The State Of Bihar & Ors on 19 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11605 of 2011
Nagendra Singh
Versus
The State Of Bihar & Ors
-----------
2. 19.7.2011. As prayed by Smt. Nutan Sharma,
learned A.C. to G.A.5, six weeks’ time is
granted to seek instruction and file
counter affidavit.
In the meanwhile, respondents are
directed to take steps to clear admitted
dues of the petitioner. Such fact should be
reflected in the counter affidavit, which
is to be filed within six weeks.
Put up thereafter.
N.H./ ( Rakesh Kumar,J.)