IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13736 of 2011
Ram Laddu Rai & Anr
Versus
The State Of Bihar & Ors
3 17.10.2011
By order dated 6.9.2011 four weeks’ time is
granted to the State for filing counter affidavit on
specific issues which stands explained in the
aforesaid order. However, learned counsel for the
State submits that no instruction has been received as
yet and prays for adjournment of further period of
four weeks.
As prayed, let this matter be posted on
14.11.2011 within top five cases under the same
heading. If no counter affidavit is filed till the date
fixed then the respondent no. 2, the Collector,
Vaishali shall remain present in person before this
Court.
Spd/- ( Dr. Ravi Ranjan, J.)