IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1854 of 2009
`ANIL PRAKASH SINHA
Versus
THE STATE OF BIHAR & ANR
-----------
6. 24.11.2010 The Principal Secretary, Department of Agriculture, is
present in person.
Learned Advocate General submits that there has been
some inadvertent delay in implementation of the order which
was not intentional and that steps have been initiated for
appropriate action in terms of the order of the writ Court.
At the request of the Advocate General list after six weeks
at the same position.
The appearance of the Principal Secretary is dispensed
with for the present.
Snkumar/- (Navin Sinha,J.)