IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4265 of 2006
RAMASHISH YADAV .
Versus
THE STATE OF BIHAR & ORS .
-----------
2. 02.11.2010 Learned counsel State is hereby directed to produce all
the letters and file, reference thereof has been given in the
communication made by the Superintendent of Police Sheikhpura
in Annexure 6 in the very first paragraph of the said letter. The
matter is required to be looked into deeply as to whether the stand
of the respondents is correct in effecting termination order against
the petitioner.
The matter will come up on 29th of November 2010 in
the top 20 cases.
Devendra. ( Ajay Kumar Tripathi, J.)