IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.20723 of 2010
DR.AJEET KUMAR & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
2 22/12/2010 Let this matter be listed in top 5 cases on
10.01.2011 for Admission.
Learned counsel representing the State as well as
Bihar Public Service Commission must ensure filing of
counter affidavit in the meantime.
It is further clarified that any interview which is
conducted in the meanwhile with regard to all eligible
candidates will not come in the way of the claim of the
petitioners, if they ultimately succeed in the writ
application.
AMIN/ (Ajay Kumar Tripathi, J.)