High Court Patna High Court - Orders

Pramod Kumar vs The State Of Bihar &Amp; Ors on 17 January, 2011

Patna High Court – Orders
Pramod Kumar vs The State Of Bihar &Amp; Ors on 17 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.6671 of 2010
                                  PRAMOD KUMAR
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

2 17/01/2011 Issue notice to respondent no. 11 both under

registered cover with A/D as well as under ordinary

mode for which necessary requisites must be filed within

one week, failing which this writ application shall stand

dismissed as against him without further reference to the

Bench.

List this matter after service of notice.

In the meantime, State may seek instruction in

view of some of the materials or findings which emerged

in the Appellate Authority decision and file counter

affidavit.

In the meantime, respondent no. 11 Nityanand

Kumar is restrained from withdrawing his salary till

appropriate direction of this Court.

    AMIN/                            (Ajay Kumar Tripathi, J.)