High Court Patna High Court - Orders

Ragho Singh vs The State Of Bihar & Ors on 24 October, 2011

Patna High Court – Orders
Ragho Singh vs The State Of Bihar & Ors on 24 October, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Civil Writ Jurisdiction Case No.18953 of 2011
                                                Ragho Singh
                                                    Versus
                                       The State Of Bihar & Ors
                                       ----------------------------------

2 24.10.2011 As prayed by Sri Syed Hussain Majid, learned A.C. to

Additional Advocate General No. 7, eight weeks time is granted to

seek instruction and file counter affidavit.

In the meanwhile, respondents are directed to take steps

to clear admitted dues of the petitioner. Such fact should be

reflected in the counter affidavit which is to be filed within eight

weeks.

( Rakesh Kumar, J.)

Praful