Patna High Court – Orders
Arjun Kumar vs The State Of Bihar &Amp; Ors on 14 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15133 of 2010
ARJUN KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
3 14-12-2010 Learned counsel for the petitioner is permitted to make
correction in the subject matter keeping in view the fact that prima
facie the present petition is not related to the pensionary benefit,
since the petitioner is still in service.
Prayer is allowed.
Learned counsel for the petitioner is permitted to make
correction in course of the day.
List this case before the appropriate Bench.
NKS/- ( Rakesh Kumar, J.)