IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10925 of 2006
RAJ KESHWAR MISHRA
Versus
THE STATE OF BIHAR & ORS
-----------
2 6.12.2010 It is a tragedy that this writ application was filed in the year
2006 and the respondents have chosen not to file counter affidavit as
yet.
Learned counsel for the State submits that he has sent two
letters to all the respondents twice but there has been no response. .
Petitioner submits that in the meantime petitioner’s pension
has also been stopped for no reason disclosed.
Be that as it may, as a matter of last indulgence, I adjourn
the matter for being placed, as a zero item , for admission on 10.1.2011
by when a comprehensive counter affidavit should have been filed , well
in advance, upon the petitioner to enable him to file his rejoinder
thereto.
singh (Navaniti Prasad Singh,J)