Patna High Court – Orders
Raj Kishore Prasad Sinha vs The State Of Bihar &Amp; Ors on 8 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11995 of 2010
RAJ KISHORE PRASAD SINHA
Versus
THE STATE OF BIHAR & ORS
-----------
3. 8.12.2010. As a last indulgence, learned counsel for respondent
no.2 is granted four weeks time to file counter affidavit.
List the case after six weeks.
It is made clear that, in the meanwhile, if the
authority concerned finds the claim of the petitioner as genuine,
necessary order will be passed for clearing the dues.
Md.S. ( Rakesh Kumar, J.)