High Court Patna High Court - Orders

Suresh Kumar vs The State Of Bihar &Amp; Ors on 28 January, 2011

Patna High Court – Orders
Suresh Kumar vs The State Of Bihar &Amp; Ors on 28 January, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CWJC No.1813 of 2011
                         SURESH KUMAR
                             Versus
                    THE STATE OF BIHAR & ORS
                            -----------

02/ 28-Jan-2011 The main grievance of the petitioner in this PIL is

against inaction or slow action by the Vigilance

Department which is represented by Respondent No.3,

the Principal Secretary of the Department. Let a copy of

the writ petition be served on Mr. Rama Kant Sharma,

senior Advocate who generally appears in this Court on

behalf of the Vigilance Department. If the copy is not

served within a week and a receipt showing service is not

filed then the writ petition shall stand dismissed without

further reference to the Bench.

Put up under the same heading after one week.

(Shiva Kirti Singh, J.)

(Dr. Ravi Ranjan, J.)
perwez