IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10057 of 2005
RAJ KUMARI RAI & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
3. 24.1.2011. Mrs. Anita Sinha, learned counsel appearing on
behalf of respondent no.7 i.e. the Accountant General, Bihar, Patna,
in view of stand taken by the State Government in its counter
affidavit that sanction paper has already been sent to the Accountant
General, has prayed for time for seeking instruction as to whether
P.P.O. has been issued or not.
As prayed, three weeks time is granted.
In the meanwhile, the respondent concerned will
take steps for issuing authorization and said fact should be reflected
in the counter affidavit.
Md.S. ( Rakesh Kumar, J.)