High Court Patna High Court - Orders

Deolok Mishra vs The State Of Bihar & Ors on 4 July, 2011

Patna High Court – Orders
Deolok Mishra vs The State Of Bihar & Ors on 4 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.2934 of 2009
                              DEOLOK MISHRA
                                  Versus
                         THE STATE OF BIHAR & ORS
                                 -----------

03/ 04.07.2011 Counsel appearing for the State is directed to

seek instruction and file counter affidavit, for which

three weeks’ time is allowed.

Counter affidavit must indicate whether any

departmental proceeding has been initiated against the

petitioner after the suspension order has been issued

against him.

Put up this matter on 26th July, 2011,

retaining its position.

         DKS/                                  (Mridula Mishra, J.)