Patna High Court – Orders
Vijay Kant Jha vs The State Of Bihar & Ors on 8 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3550 of 2011
Vijay Kant Jha
Versus
The State Of Bihar & Ors
-----------
2 8.7.2011 None for the petitioner. Learned counsel for the
State is present. Let a counter affidavit be filed on behalf of the
State within four weeks with regard to the decision taken for
removing the petitioner from the job. Matter may come up after
four weeks.
RPS (Ajay Kumar Tripathi,J.)