Patna High Court – Orders
Rameshwar Kumar Singh vs The State Of Bihar &Amp; Ors on 2 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8398 of 2010
RAMESHWAR KUMAR SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2 02/02/2011 Let this matter come up in the same position
after four weeks when learned counsel for the State must
file counter affidavit explaining as to how and under
what circumstances an order has come to be passed by
the Sub-divisional Officer, Aurangabad and whether he
has requisite authority to do so.
AMIN/ (Ajay Kumar Tripathi, J.)