IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12169 of 2011
Vandana Deo
Versus
The State of Bihar & Ors
-----------
3. 19.8.2011 Although a status quo order has been passed in
favour of the petitioner learned counsel for the State still
prays for four weeks time to file the counter affidavit in the
matter stating that no instruction has been received, which
indicates how the authorities of the State are functioning
even in a case where an interim order has been passed in
favour of the petitioner.
Put up among top 20 cases in the main list on 16th
September, 2011.
(Ramesh Kumar Datta,J.)
Spal/