IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13620 of 2008
PANKAJ KUMAR THAKUR
Versus
THE STATE OF BIHAR & ORS
-----------
5 22.02.2011 As prayed, Put up after two weeks maintaining
its position to enable the State to file affidavit and take a
clear stand as to whether any decision has been taken by
the concerned authority who has issued the show cause,
which is contained in Annexure-18, and also to inform as
to whether the Appellate Tribunal has been constituted and
if it has been constituted, its detailed constitution.
( Dr. Ravi Ranjan, J)
Sanjay-II