IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5303 of 2011
MAKSUD ALAM
Versus
THE STATE OF BIHAR & ORS.
-----------
2 01.04.2011 Learned counsel for the respondents
prays for four weeks time to seek
instructions and file counter affidavit in
the case.
Put up after four weeks.
In the meanwhile, petitioner, if so
advised, may represent before the
Director, Primary Education, Government of
Bihar, Patna and satisfy him that he has
been suspended on wrong premises.
(J. N. Singh, J.)
BT