High Court Patna High Court - Orders

Dr.Punam Kumari vs The State Of Bihar &Amp; Ors on 14 July, 2010

Patna High Court – Orders
Dr.Punam Kumari vs The State Of Bihar &Amp; Ors on 14 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.3139 of 2004
                                 DR.PUNAM KUMARI
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

7 14/07/2010 In view of the subsequent development which is a

decision by the Division Bench in L.P.A. No. 427 of 2007

and the so called notification issued by the Bihar Public

Service Commission dated 23.03.2010, the petitioner would

be required to consider the matter in light of the above

developments and, if advised, file a supplementary affidavit.

Learned counsel for the State fairly prays for some

time to examine the matter in light of recommendation of the

Bihar Public Service Commission and the decision of the

Division Bench.

Let respective affidavits be filed in the matter and

the pleadings exchanged.

Case will come up again in top 30 cases after four

weeks.

    AMIN                            (Ajay Kumar Tripathi, J.)