IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10305 of 2010
PREM SHANKAR RAI
Versus
THE STATE OF BIHAR & ORS
-----------
4 29.03.2011 Counsel for the petitioner and respondents are
present.
Learned counsel for the petitioner, referring to
order dated 7.7.2010, submits that the application was
directed to be listed along with C.W.J.C. No. 15771 of 2010.
It is submitted that the case number has wrongly been
recorded as C.W.J.C. No. 15371 of 2010 in place of
C.W.J.C. No. 15371 of 2008 which is running at Sl. No. 464.
Learned counsel appearing on behalf of
respondent also prayed for adjournment for filing counter
affidavit.
List this matter as per order dated 7.7.2010 side
by side C.W.J.C. No. 15371 of 2008. Time in the meanwhile
shall be utilized by the private respondents as well as State
respondents to file counter affidavit, if so advised.
( Kishore K. Mandal, J)
pkj