IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15051 of 2005
MAHESH LAL
Versus
THE CHAIRMAN,B.S.E.B. & ORS
-----------
8. 28.4.2011 I.A. No. 4449/2009:
The interlocutory application has been filed
for addition of relief so as to challenge the letter dated
6.10.2008 by which direction has been made to recover
an amount of Rs. 24,611/- from the salary of the
petitioner. It is stated that the said order has been
passed during the pendency of the writ application. For
the said reason, the petitioner may be permitted to
challenge the same.
On a consideration of the facts and
circumstances of the case, prayer for amendment is
allowed.
I.A. No. 4449/2009 is accordingly disposed
of.
S.Pandey ( Ramesh Kumar Datta, J.)