IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10214 of 2011
Arvind Kumar Verma
Versus
The State Of Bihar & Ors
-----------
2 11/07/2011 Let the State file a counter affidavit within four
weeks informing the Court as to what follow up action
has been taken in furtherance to the order of suspension
passed on 14.01.2011 as certain time frame as well as
requirements have been laid down which is required to
be carried out by the State in terms of the provisions of
the Bihar Civil Services (Classification, Control and
Appeal) Rules, 2005.
Let this matter come up after four weeks.
AMIN/ (Ajay Kumar Tripathi, J.)