IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1157 of 2009
ASHWINI KUMAR GUPTA ASSISTANT EXECUTIVE ENGINEER
Versus
THE STATE OF BIHAR & ORS
-----------
5 24.11.2010 Learned counsel for the Board submits that on
account of mentioning for expeditious hearing the L.P.A.
No.532 of 2009 has been running in the list and is likely to
be taken up soon. He prays for some more time to place
before this Court the outcome of that appeal.
As prayed, let this matter be listed under the
same heading after three months. It is made clear that if
within the aforesaid period of three months no order is
obtained in that appeal, in that event the Board shall
implement the order of the writ court passed in August 2008,
subject to outcome of the pending appeal.
Put up after three months.
PN ( Shiva Kirti Singh,J.)