Patna High Court – Orders
Indradeo Pandit vs The State Of Bihar & Ors on 14 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13456 of 2011
Indradeo Pandit
Versus
The State Of Bihar & Ors
----------------------------------
3 14.10.2011 Six weeks time is granted to respondents to file counter
affidavit. They must respond specifically to the question of law raised
in this regard that there is no proper notice of disagreement issued to
the petitioner after the petitioner was exonerated of the charges by the
enquiry officer. Matter may come after six weeks.
( Ajay Kumar Tripathi, J.)
RPS