IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7056 of 2011
Deep Narain Yadav
Versus
The Bihar State Road Transport
----------------------------------
6 08.09.2011 Both sides present.
Mr. Verma appearing for the respondent
Corporation made diverse submissions in support of the action
taken by the respondents. One of the submissions advanced
on behalf of Mr. Verma is that the petitioner has alternative
remedy as provided under the I.D. Act since the Bihar State
Road Transport Corporation has already been treated as
Industry. Mr. Verma prays for and is granted five weeks time to
file a detail supplementary counter affidavit stating all relevant
facts based on which he made the submissions.
Post this matter after six weeks as the last zero
item.
( Kishore K. Mandal, J.)
pkj