Patna High Court – Orders
Suresh Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 20 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3868 of 2010
SURESH SINGH & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
2. 20.9.2010 The limited relief sought in the present writ
application is for grant of interest of arrears in the
facts and circumstances of the case.
Counsel for the State prays for six weeks
time to file counter affidavit.
List after six weeks at the same position for
final disposal.
The counter affidavit must deal with the
aspect of payment after matters achieved finality by
the orders of the Supreme Court.
P. Kumar ( Navin Sinha, J.)