High Court Patna High Court - Orders

Ashwini Kumar Gupta Assistant … vs The State Of Bihar &Amp; Ors on 24 November, 2010

Patna High Court – Orders
Ashwini Kumar Gupta Assistant … vs The State Of Bihar &Amp; Ors on 24 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                MJC No.1157 of 2009
            ASHWINI KUMAR GUPTA ASSISTANT EXECUTIVE ENGINEER
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

5 24.11.2010 Learned counsel for the Board submits that on

account of mentioning for expeditious hearing the L.P.A.

No.532 of 2009 has been running in the list and is likely to

be taken up soon. He prays for some more time to place

before this Court the outcome of that appeal.

As prayed, let this matter be listed under the

same heading after three months. It is made clear that if

within the aforesaid period of three months no order is

obtained in that appeal, in that event the Board shall

implement the order of the writ court passed in August 2008,

subject to outcome of the pending appeal.

Put up after three months.

PN                                                            ( Shiva Kirti Singh,J.)