IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3534 of 2011
BRAJ BHUSHAN MISHRA
Versus
THE STATE OF BIHAR & ORS
-----------
2. 25.2.2011. As prayed by learned counsel
appearing on behalf of respondent nos.10
and 11/Accountant General, six weeks’ time
is granted to seek instruction and file
counter affidavit.
Put up this case after eight weeks.
In the meanwhile, learned counsel
for the State may also get instruction.
Till further order, recovery
pursuant to Annexure-4 shall remain stayed.
N.H./ ( Rakesh Kumar,J.)