IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1119 of 2011
SMT.SUMITRA DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
2. 20.1.2011. As prayed by Shri Rajeev Lochan,
learned A.C. to G.A.9, six weeks’ time is
granted to obtain instruction and file
counter affidavit. In the meanwhile,
respondents are directed to examine the
claim of the petitioner and pass appropriate
order as well as admissible dues must be
cleared. Such fact should be reflected in
the counter affidavit.
Put up this case after eight weeks.
( Rakesh Kumar,J.)
N.H./