IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3434 of 2006
PAPPU KUMAR ROY
Versus
THE STATE OF BIHAR & ORS
-----------
2. 23.02.2011. From the counter affidavit filed on behalf of the
Zila Parishad it is quite evident that receipt of the letter
dated 06.09.2004 from the earlier Chairman of the Zila
Parishad is admitted whereunder payment of Rs.
60,000/- by the petitioner and two others for allotment
of shop is admitted by the then Chairman. After receipt
of the letter dated 06.09.2004 the Zila Parishad wrote
letter dated 04.05.2006 to the earlier Chairman but he
did not respond to the letter of Zila Parishad.
Let dasti summon for appearance of the then
Chairman in these proceedings be taken out by the
counsel for the Zila Parishad and served on Respondent
No. 5 asking him to appear in this Court on 9th March,
2011 on which date the present D.D.C., Zila Parishad
shall also appear in this Court.
Put up on 9th March, 2011 maintaining its
position in the same list.
(V.N.Sinha,J.)
P.K.P.