IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18489 of 2011
Path Pariwahan Nigam Karmchari Sanyukt
Sangharsh Morcha & Anr.
Versus
The State Of Bihar & Ors
-----------
02. 19.10.2011 Learned counsel for the petitioners and Respondent-
Corporation are present.
This application has been filed in the representative
capacity seeking a direction upon the respondents, particularly
officials of the Bihar State Road Transport Corporation to pay
its employees as per the recommendations of 5th and 6th Pay
Revision Committee.
Learned counsel for the Corporation prays for and is
granted six weeks time to take instruction and file counter
affidavit.
Post this matter after eight weeks.
If there is any undue delay in the matter being taken
up, the petitioners would be at liberty to request the Court for out
of turn hearing.
( Kishore K. Mandal )
hr