IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5414 of 2005
SAMAR MAL JALAN
Versus
THE STATE OF BIHAR & ORS
-----------
03/ 18.04.2011 As prayed by learned counsel for the respondents as a
last chance, put up this case under the same heading retaining its
position on 09th of May, 2011 for seeking instructions and filing
counter affidavit.
It may be noted that already about six years have lapsed
since the date of filing of writ petition and no counter affidavit has
been filed. Hence, if no counter affidavit is filed within the
aforesaid time, this court shall be constrained to presume that the
respondents have nothing to say with respect to the statements of
facts mentioned in the writ petition.
(S. N. Hussain, J.)
Sunil