IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16390 of 2009
SWETA DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
02. 02.12.2010 Despite the filing of the writ petition after serving
two copies in the office of the Advocate General, on
29.11.2009, nearly one year has not been considered
sufficient by respondents for filing counter affidavit.
If, by the next date, the counter affidavit is not
filed, the Block Development Officer, Shambhuganj-cum-
Executive Magistrate, Block Panchayat Samiti,
Shambhuganj, District- Banka is directed to remain
present in person to assist the Court so that the writ
petitioner may be disposed, if possible.
List this matter on 11th of January, 2011 at the
same position.
P.K ( Navin Sinha, J.)