Patna High Court – Orders
Pramod Rajpati vs The State Of Bihar &Amp; Ors on 14 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.278 of 2009
PRAMOD RAJPATI
Versus
THE STATE OF BIHAR & ORS
-----------
6. 14.3.2011 Learned counsel for the petitioner is present.
Learned counsel for the State prays for six weeks’ time to
enable filing of the counter affidavit.
As prayed for, let this matter be placed after six weeks to
enable fling of the comprehensive counter affidavit in the light of
the allegations made in the writ application.
PNM (Shailesh Kumar Sinha, J.)