IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3139 of 2004
DR.PUNAM KUMARI
Versus
THE STATE OF BIHAR & ORS
-----------
7 14/07/2010 In view of the subsequent development which is a
decision by the Division Bench in L.P.A. No. 427 of 2007
and the so called notification issued by the Bihar Public
Service Commission dated 23.03.2010, the petitioner would
be required to consider the matter in light of the above
developments and, if advised, file a supplementary affidavit.
Learned counsel for the State fairly prays for some
time to examine the matter in light of recommendation of the
Bihar Public Service Commission and the decision of the
Division Bench.
Let respective affidavits be filed in the matter and
the pleadings exchanged.
Case will come up again in top 30 cases after four
weeks.
AMIN (Ajay Kumar Tripathi, J.)