IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.701 of 2011
Suresh Kumar
Versus
The State Of Bihar & Ors.
----------------------------------
10. 27.09.2011. In compliance of the order of the High
Court dated 09.09.2011, District Magistrate,
Kaimur at Bhabua has filed supplementary
show-cause, copy whereof has been served on
the counsel for the petitioner in Court today
and he requires time to file rejoinder to the
said supplementary show-cause, if necessary.
For the failure of the State counsel to
serve the copy of the show-cause on the
counsel for the petitioner 24 hours earlier, I
am unable to proceeed with the case, in the
circumstances, I have no option but to direct
for payment of cost of Rs. 500/- in the office of
the Patna High Court Legal Aid Committee by
Friday i.e. 30.09.2011, failing which the
supplementary show-cause will not be
considered on the next occasion.
Put up on 17th October, 2011 under
the same heading maintaining its position
when Opposite Party No. 7 should remain
present.
P.K.P. (V.N.Sinha,J.)