IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2656 of 2010
RAM CHANDRA MISHRA
Versus
THE STATE OF BIHAR & ORS
-----------
04. 28.06.2010 Learned counsel for the Accountant General
is present.
Learned counsel for the petitioner submits
that no supplementary affidavit is required to be filed
in this case.
Learned counsel for the State prays for six
weeks time to file counter affidavit.
As prayed for, put up this case after six
weeks within top thirty (30) case so as to enable him
to file counter affidavit.
(Shailesh Kumar Sinha,J.),
Jagdish/-