IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.816 of 2008
SMT.JAGDAMBA DEVI
Versus
THE UNION OF INDIA & ORS
-----------
2 22.11.2010 It is quite strange that although about three years
have lapsed from the date of filing of this writ petition after
serving copies thereof upon learned counsel for the Union of
India, but no counter affidavit has been filed in the matter
till date.
Today when the case is called out, learned
counsel for the Union of India prays for four weeks
adjournments for seeking instructions and filing counter
affidavit.
In the said circumstances, put up this case under
the same heading retaining its position on 20th of December,
2010 and if by that date also no counter affidavit is filed on
behalf of the Union of India it shall be presumed that they
have got nothing to say about the fact stated in the writ
petition.
( S.N.Hussain, J.)
Bhardwaj