Patna High Court – Orders
Mahendra Prasad Singh vs State Of Bihar on 22 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.49054 of 2007
MAHENDRA PRASAD SINGH
Versus
STATE OF BIHAR
-----------
11 22.2.2011 The Collector, Nalanda should file a counter affidavit
with respect to Annexures 4 and 5 filed along with the
supplementary affidavit in view of the fact that there is some
confusion as to whether after the petitioner was released from
suspension, any further action was initiated against him.
List this case after three months.
Let a copy of this order be handed over to Mr.
Jharkhandi Upadhyay, A.P.P.
haque ( Sheema Ali Khan, J.)