IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10739 of 2009
KAMLESH KUMAR SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
3. 01.10.2010 In paragraph-4 of the writ
application petitioner has specifically
pleaded that his service was extended for
another term w.e.f. 26.3.2009. This pleading
of the petitioner has not been replied by the
respondents in the counter affidavit. If
there was no extension, then the termination
order, as contained in Annexure-1, cannot be
said to be illegal.
Respondents are directed to file
supplementary counter affidavit specifically
giving reply to the said paragraph-4 of the
writ application within two weeks.
Put up after two weeks.
Prakash/ ( J. N. Singh, J.)