IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.732 of 2005
ISHWARI RAM
Versus
THE STATE OF BIHAR & ORS
-----------
04/ 11.03.2011 Counsel for the petitioner is allowed some
time for filing supplementary affidavit on two points;
(1) whether petitioner was regularized in
service prior to issuance of
termination order; and
(2) whether Bineshwar Pasad and
Ravichandra Paswan, who were also
appointed with the petitioner through
letter contained in Memo No. 897
dated 3.7.1991 are still continuing in
service.
Put up this matter on 31st March, 2011,
retaining its position.
DKS/ (Mridula Mishra, J.)