IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16468 of 2004
PRAMOD KUMAR MISHRA
Versus
THE STATE OF BHIAR & ORS
-----------
4 28.04.2011 Learned counsel for the respondents submits
that a counter affidavit has been filed on behalf of
respondents on 27.4.2011, but the same is not available
on the record. Office shall place the aforesaid counter
affidavit on record.
Learned counsel for the petitioner seeks a
short adjournment, enabling him to examine the counter
affidavit, and if need be, to file rejoinder on behalf of the
petitioner.
As prayed for, list this matter after one week
under the same heading.
(Birendra Prasad Verma, J.)
Rahman