IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12638 of 2009
BALDEV PANDEY & ANR.
Versus
THE STATE OF BIHAR & ORS.
-----------
3 25.11.2010 Learned counsel for the petitioners
prays for one week time to file
supplementary affidavit bringing on record
certain documents to establish that prior
to the Ordinance coming into force with
effect from 18.12.1989, petitioners were
validly appointed against sanctioned
vacant posts and their services were duly
approved.
Put up after one week in the same
list.
(J. N. Singh, J.)
BT