IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13800 of 2011
Amar Kant Kumar & Ors
Versus
The State Of Bihar & Ors
----------------------------------
with
Civil Writ Jurisdiction Case No.13801 of 2011
Bishal Kumar & Ors
Versus
The State Of Bihar & Ors
———————————-
2 24/08/2011 Let both these matters be listed in top 30 cases
after three weeks when counter affidavit in both the
matters must be filed on behalf of the Central Selection
Board.
It goes without saying that if any appointment is
made during the pendency of this writ application in
contravention of the law, the right of the petitioners does
not extinguish in any manner.
AMIN/ (Ajay Kumar Tripathi, J.)