IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.6668 of 2008
Uday Kant Thakur
Versus
The State Of Bihar & Ors
----------------------------------
02 22-09-2011 As prayed by Sri Ghanshyam Sharma, learned A.C. to
Govt. Advocate no.7, six weeks time is granted for filing counter
affidavit on behalf of Respondent nos.3, 4 and 7.
In this case, counter affidavit on behalf of Respondent
no.6/ District Provident Fund Officer, Bhagalpur as well as counter
affidavit on behalf of the Respondent no.8/ Accountant
General,Bihar,Patna have been filed. It is made clear that if the
counter affidavit on behalf of Respondent nos.3, 4 and 7 is not filed
within six weeks, cost of Rs.5000/- shall be imposed on the
concerned Respondents. This order has been passed due to the
reason that the writ petition was filed in the year 2008 and in the
year 2011, when the case was taken up, a prayer was made to
adjourn the case for filing counter affidavit.
Put up this case thereafter.
( Rakesh Kumar, J.)
NKS/-