IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3656 of 2011
Ram Pravesh Sharma @ Ram Pravesh Prasad Sharma
Versus
The State Of Bihar & Ors
-----------
04. 20.09.2011 Both sides present.
Learned counsel for the Corporation submits that by
way of last indulgence, this Court may adjourn the matter by
one week enabling the respondents to file counter affidavit.
Mr. Shahi, learned counsel for the petitioner submits
that if the respondents file counter affidavit within the aforesaid
time, he would consume at least four days in considering the
averments made therein and filing reply thereto.
Post this matter after two weeks as last zero item.
( Kishore K. Mandal )
hr