High Court Patna High Court - Orders

Kamla Singh vs The State Of Bihar & Ors on 26 July, 2011

Patna High Court – Orders
Kamla Singh vs The State Of Bihar & Ors on 26 July, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Interlocutory Application No. 4611 of 2011
                                                           In
                                         Letters Patent Appeal No.923 of 2011
                                                           In
                                     Civil Writ Jurisdiction Case No. 3982 of 1997
                       ======================================================
                       Kamla Singh
                                                                               .... .... Appellant
                                                         Versus
                       The State of Bihar & Ors
                                                                            .... .... Respondents
                       ======================================================
                       Appearance :
                       For the Appellant             : Mr. Mahesh Narayan Parbat, Advocate.
                       For the Respondent Nos. 4 & 5: Mr. Rajendra Kumar Giri, Advocate.
                       For the Respondents           : Mr. Shivendra Kishore, Advocate.

                       ======================================================
                       CORAM: HONOURABLE THE CHIEF JUSTICE
                              and
                              HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

                       ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

5 26-07-2011 Rule.

To be heard with the main Appeal.
Pending the Appeal the service of the appellant may
not be terminated on the ground that he was not selected by the
Bihar College Service Commission, Patna.

(R.M. Doshit, CJ)

Sujit Kumar Sharma/- (Birendra Prasad Verma, J)