IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4384 of 2006
NAGENDRA KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
5 14.03.2011 Learned counsel for the State submits that his
instruction is that in compliance of the order dated
14.12.2009, current salary of the petitioner has already
been ordered to be paid.
As prayed on behalf of the State, by way of
last indulgence, put up this matter under the same
heading after two weeks maintaining its position to
enable learned counsel to seek instruction and file
counter affidavit as required as per orders dated
14.12.2009 and 20.01.2011.
Spd/- ( Dr. Ravi Ranjan, J.)