IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.86 of 2006
RAGHUBANSH TIWARY
Versus
THE STATE OF BIHAR & ORS
-----------
03 10.12.2010 On 10.07.2007, four weeks’ time was granted to
learned counsel for the State to file counter affidavit, today
again the prayer for adjournment for the same has been
made.
Put up this case in the last week of January,
2011, retaining its position, if on that date the counter
affidavit will not be filed then the matter will be disposed of
on the basis of the pleadings made in the writ application.
( Dinesh Kumar Singh, J.)
Safik