IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No. 19299 of 2010.
===================================================
Keshav Singh & Anr.
Versus
State of Bihar & Ors.
===================================================
APPEARANCE
For the petitioner: Mr. Yashraj Bardhan, Advocate.
For the State: Mr. Prashant Pratap, SC XVII.
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 25.11.2010. In this petition filed under Article 226 of the
Constitution in public interest, allegations of grave
irregularities have been made in respect of various
benevolent schemes viz. housing, flood relief, etc. made
for the rural people.
The respondents will enquire and file counter
affidavit within four weeks from today.
At the request of the learned Advocate appearing
for the respondents, stand over to 06.01.2011.
( R.M. Doshit, CJ )
Dilip ( Jyoti Saran, J )