Patna High Court – Orders
Mohd.Rehan Raza &Amp; Anr vs The State Of Bihar &Amp; Ors on 24 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14842 of 2009
MOHD.REHAN RAZA & ANR
Versus
THE STATE OF BIHAR & ORS
-----------
4 24.1.2011 Matter may come up in the same position after two
weeks.
The personal appearance of the Principal
Secretary, Human Resources Development Department, Govt. of
Bihar is hereby dispensed with since the counter affidavit
indicating the reason for non-filing of the affidavit earlier has been
indicated.
Matter will be considered on its own merit on the
next date. Any clarification which is required to be made on the
issue raised by the petitioner will be clarified by Additional
Advocate General-1 and will assist the Court on the next date.
RPS (Ajay Kumar Tripathi,J.)