IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.35 of 2011
Avinash Vatsayan
Versus
The State Of Bihar & Ors.
----------------------------------
5 18-10-2011 Learned counsel for the State of Jharkhand has
submitted that through a letter dated 12th October, 2011 the
Law Secretary, Government of Jharkhand has taken steps
for preferring SLP against judgment and order of Division
Bench of this Court in L.P.A. No. 608 of 2006 ( annexure-
1). He prays for sometime to seek further instruction.
As prayed, put up under the same heading after
six weeks to enable learned counsel for the Jharkhand to
obtain further information regarding development in the
Supreme Court.
The case shall retain its position in the list.
( Shiva Kirti Singh, J.)
( Shivaji Pandey,J)
Naresh