IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2635 of 2008
RANJANI KUMAR SINHA & ANR
Versus
THE STATE OF BIHAR & ORS
-----------
07/ 06.04.2011 This matter was when taken up today, AAG5
has produced letter No. 3789 dated 6.4.2011 issued
under the signature of Principal Secretary, Rural
Development Department. In this letter it has been
stated that for making some amendment in Rule 7 of
the Cadre Rules steps have been taken and for final
outcome one more month’s time is required.
Considering the contents of letter No. 3789
dated 6.4.2011, let this matter be listed on 11th May,
2011, retaining its position.
DKS/ (Mridula Mishra, J.)