High Court Patna High Court - Orders

Yamendra Prasad Singh vs The State Of Bihar & Ors on 4 July, 2011

Patna High Court – Orders
Yamendra Prasad Singh vs The State Of Bihar & Ors on 4 July, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.1142 of 2009
                                     Yamendra Prasad Singh .
                                             Versus
                                    The State Of Bihar & Ors .
                                          -----------

2. 04.07.2011 Learned Counsel for the petitioner very fairly submits that the

larger question of entitlement to the pay scale may be left open to be

raised by the petitioner subject to the final decision of this Court in LPA

No. 165 of 2002.

Counsel for the State raises an objection with regard to the

delay in challenging individual orders issued against the petitioner.

The writ application is dismissed as withdrawn with the liberty

sought by the petitioner but subject to the objections of the State with

regard to delay, all of which shall be considered by the Court at the

appropriate point of time.

The application is dismissed as withdrawn with the aforesaid

observations.

          Snkumar/-                                         (Navin Sinha,J.)