High Court Patna High Court - Orders

Dr.Jai Prakash Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 23 March, 2011

Patna High Court – Orders
Dr.Jai Prakash Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 23 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.16722 of 2010
                          DR.JAI PRAKASH SINGH & ORS
                                    Versus
                           THE STATE OF BIHAR & ORS
                                 -----------

2 23.3.2011 Matter will come up in the same position after two

weeks as indulgence to the State to enable them to file counter

affidavit. It is however made clear that since the matter is

subjudice nothing is going to be done by the respondent State

which will in any manner jeopardize the claim of the petitioner if

it is it held otherwise that he has right and claim for appointment

including the fact that the so called panel life may expire in the

meanwhile.

RPS                             (Ajay Kumar Tripathi,J.)