IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7516 of 2008
Upendra Narayan Singh
Versus
The State Of Bihar & Ors
----------------------------------
02 26-09-2011 A prayer has been made Sri Bindhyachal Rai, learned
A.C. to Govt. Advocate no.8 to adjourn the case for filing counter
affidavit.
The present writ petition was filed in the year 2008 and
till date no counter affidavit has been filed and prayer has been
made to adjourn the case in the year 2011. The petitioner is a Retd.
Panchayat Sewak.
While granting time, it is desirable to direct the
Respondents , particularly Respondent no.2 to take steps to clear
all the admitted dues of the petitioner. Such fact should be reflected
in the counter affidavit, which is to be filed within eight weeks.
Put up this case after eight weeks.
Let a copy of this order be handed over to learned Govt.
Advocate no.8 for needful.
( Rakesh Kumar, J.)
NKS/-