High Court Patna High Court - Orders

Sanjay Kumar Sinha & Ors vs The State Of Bihar & Ors on 27 September, 2011

Patna High Court – Orders
Sanjay Kumar Sinha & Ors vs The State Of Bihar & Ors on 27 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Civil Writ Jurisdiction Case No.16100 of 2011
                                    Sanjay Kumar Sinha & Ors
                                                Versus
                                    The State Of Bihar & Ors
                                   ----------------------------------

03 27-09-2011 As prayed by Sri Rakesh Kumar Tiwary, learned counsel

appearing on behalf of Respondent nos. 2 to 4 / Chapra Nagar

Parishad, eight weeks time is granted to seek instruction and file

counter affidavit. Smt. Sangh Mitra Ghosh, learned A.C. to Addl.

Advocate General no.8, who appears on behalf of Respondent

/State, is present.

In the meanwhile, the Respondents are required to take

steps to clear all the admitted dues of the petitioner. Such fact

should be reflected in the counter affidavit, which is to be filed

within eight weeks.

Issue notice to Respondent no.5/ Life Insurance

Corporation of India, Chapra Branch, Saran to show cause as to why

this application be not disposed of at the admission stage itself, for

which requisites etc. must be filed through ordinary process by 14th

October, 2011, failing which this application shall stand rejected as

against Respondent no.5 without further reference to a Bench.

Put up this case thereafter.

( Rakesh Kumar, J.)
NKS/-