IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.242 of 2008
Bishundeo Tiwari & Ors
Versus
The State Of Bihar & Ors
-----------
3 03.08.2011 In view of the statement made in
the counter affidavit filed by respondent
nos.3 and 4 in the writ petition
questioning the initial appointments of
these appellants, learned Sr. counsel
sought liberty of this Court to question
the statement in an appropriate proceeding
before the appropriate forum. Accordingly,
such liberty is granted.
Post this matter after eight weeks.
(T.Meena Kumari,J.)
(Vikash Jain,J.)
Ashwini