IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11079 of 2010
RAMDEO PRASAD SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2 14.3.2011 This application will be heard.
The respondents will file their counter affidavit
indicating their stand though prima facie the reasons are already
indicated in the impugned order contained in annexure-1 as to why
the petitioner cannot be appointed.
Learned counsel for the State further informs the
Court that a criminal case has been filed against the petitioner
which is pending trial before the competent court and that is yet
another circumstance why no adjudication is required to be made
at this stage.
RPS (Ajay Kumar Tripathi,J.)