Patna High Court – Orders
Rinku Kumari vs The State Of Bihar &Amp; Ors on 4 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.833 of 2008
RINKU KUMARI
Versus
THE STATE OF BIHAR & ORS
-----------
2/ 4/7/2008. Learned counsel for the petitioner prays for time to file
supplementary affidavit stating specifically the date on which the
petitioner was appointed earlier on a contract of 11 months who was
subsequently terminated on 27.7.2007 and to demonstrate that the
petitioner had moved in the matter during the contractual period of
initial 11 months during which she had a cause of action.
Put up after one week as prayed for.
KC ( Navin Sinha,J )