IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.501 of 2008
NAND LAL MANDAL
Versus
THE STATE OF BIHAR & ORS
-----------
5 14.02.2011 It is submitted on behalf of the State that
despite indulgence granted to the State vide order dated
17.1.2011, no further supplementary counter affidavit
has been filed as instructions have not been received by
him as yet.
In above view of the matter, as prayed, four
weeks’ time is granted to the State to file necessary
counter affidavit as per direction contained in order
dated 17.1.2011.
Put up after four weeks retaining its position
under the same heading.
It is made clear that in case counter affidavit has
not been filed by the next date, the respondent no. 2, the
District Superintendent of Education – cum – Sub
Divisional Education Officer, Banka shall personally
remain present on that day.
Spd/- ( Dr. Ravi Ranjan, J.)