Patna High Court – Orders
Chandra Shekhar Kumar vs The State Of Bihar &Amp; Ors. on 13 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3301 of 2009
CHANDRA SHEKHAR KUMAR
Versus
THE STATE OF BIHAR & ORS.
-----------
5. 13.01.2011 Counsel for the State is allowed to seek
instruction in the light of the statement made in the
supplementary rejoinder filed by the petitioner. Put up on
27.01.2011 maintaining its position in the same list so to
enable the counsel for the State to produce the notification
in terms of the decision of the Departmental Promotion
Committee.
Ibrar/- ( V. N. Sinha, J.)