IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11844 of 2011
Sachchidanand Yati
Versus
The State Of Bihar & Ors
-----------
2. 22.7.2011. As prayed by Shri G. Rajesh,
learned A.C. to G.P.6, six weeks’ time is
granted to seek instruction and file
counter affidavit.
Put up thereafter.
It is expected that before filing
of the counter affidavit, the respondents
may consider to clear admitted dues of the
petitioner. Such fact should be reflected
in the counter affidavit, which is to be
filed within six weeks.
N.H./ ( Rakesh Kumar,J.)