High Court Patna High Court - Orders

Shailendra Kumar Pandey &Amp;Ors vs The State Of Bihar &Amp;Ors on 9 February, 2011

Patna High Court – Orders
Shailendra Kumar Pandey &Amp;Ors vs The State Of Bihar &Amp;Ors on 9 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.4697 of 2008
                        SHAILENDRA KUMAR PANDEY &ORS
                                         Versus
                             THE STATE OF BIHAR &ORS
                                       -----------

4 09.02.2011 As prayed on behalf of the State, four weeks’ time

is granted to take instruction and file a supplementary

counter affidavit appending therewith a copy of the report of

inquiry in connection with the petitioner.

Put up this case after four weeks under the same

heading.

In the meantime, the private respondents may also

file their response to the writ petition on affidavit, if they so

desire.

SC                                                   (Dr. Ravi Ranjan, J.)