Patna High Court – Orders
Haribansh Singh vs The State Of Bihar &Amp; Ors on 7 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5374 of 2008
HARIBANSH SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2 07.02.2011 Learned AAG-V prays for and is
granted four weeks time to seek instructions
from respondent nos.4 and 5 and file counter
affidavits on their behalf.
Put up after four weeks.
During the pendency of this writ
application, there shall be no recovery from
the salary of the petitioner pursuant to
impugned Annexure-4.
Arvind/ ( J. N. Singh, J.)