IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.11442 of 2011
Pandey Venkatesh Prasad Sinha
Versus
The State of Bihar & Ors
----------------------------------
3 15.10.2011 As prayed by Counsel for the State, three weeks
further adjournments is granted subject to payment of cost of Rs.
3000/-. The Court had already granted four weeks time on 1 st of
August 2011 and already more than two and half months have
passed but no counter affidavit has been filled till date. Even
otherwise the District Programme Officer, Kishanganj i.e.,
Respondent No. 8 shall appear in person on 8th of November,
2011 personally and explain the circumstances for non-filing of
counter affidavit.
(Ajay Kumar Tripathi,J.)
Prakash