High Court Patna High Court - Orders

Deo Narayn Ram vs The State Of Bihar & Ors on 10 August, 2011

Patna High Court – Orders
Deo Narayn Ram vs The State Of Bihar & Ors on 10 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                Civil Writ Jurisdiction Case No.13018 of 2011
                                Deo Narayn Ram
                                    Versus
                          The State Of Bihar & Ors
                      ----------------------------------

2. 10.8.2011. On call, a prayer has been made by

Shri Yashwant Kumar Chaman, learned A.C.

to S.C.25, who appears on behalf of

respondent nos.1 to 6 to adjourn the case

for four weeks.

Eight weeks’ time is granted for

seeking instruction and filing counter

affidavit.

In the meanwhile, respondents are

directed to clear all the admitted dues of

the petitioner. Such fact should be

reflected in the counter affidavit, which

is to be filed within eight weeks.

Shri Dhanendra Chaubey, learned

counsel appears on behalf of respondent

no.5/Accountant General, Bihar, Patna.

Court expects that if sanction

order from the State authority is

received, the respondent no.5 will issue

authorization within four weeks from the

date of receipt of the sanction order.

Shri Dhanendra Chaubey, in the

meanwhile, may get instruction.
2

Put up this case after eight

weeks.

N.H./                      ( Rakesh Kumar,J.)