IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9331 of 2008
AMIT KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
2. 14.07.2008 Learned counsel for the Respondents is granted three
weeks’ time to file counter affidavit. Copies thereof must be served on
the counsel for the petitioners during the same period. One week’s
time is granted to the counsel for the petitioner from the date of
service of the counter affidavit for filing a rejoinder, if so advised.
Since the matter involves a question of career of a large
number of persons whether selected or denied selection, this Court
considers it proper to direct that this writ application be listed at the
same position after expiry of four weeks with a view for final
disposal, if possible.
AKS/ (Navin Sinha, J.)