IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7972 of 2010
KAILASH PRASAD MEHTA & ANR
Versus
THE STATE OF BIHAR & ORS
-----------
2 28.02.2011 Learned counsel for the petitioners
seeks permission to add the Regional Deputy
Director of Education, Munger and District
Superintendent of Education, Begusarai as
party respondent nos. 7 and 8 in the writ
application in course of the day.
Permission is granted.
Mr. Ajay, learned Standing Counsel
No.11, appears and submits that he is not
satisfied with the counter affidavit filed in
the case earlier. He prays for further three
weeks time to seek instructions and file
fresh counter affidavit.
Put up after three weeks.
Pendency of this writ application
will not come in the way of the respondents
to release admitted dues of the petitioners.
Arvind/ ( J. N. Singh, J.)