IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11230 of 2011
Shiv Prasan Ram
Versus
The Central Bank Of India & Ors.
-----------
03. 26.08.2011 Both parties are present.
Learned counsel for the Respondent-Bank states that
counter affidavit could not be filed and, as such, he may be
granted one more opportunity to file the counter affidavit.
By way of last chance, this Court directs the matter to
be listed after three weeks enabling the Respondent-Bank to file
counter affidavit.
Let it be recorded that if no counter affidavit is filed,
this Court may proceed to dispose of the application based on
the pleadings on record.
( Kishore K. Mandal )
hr