Patna High Court – Orders
Om Prakash Ravidas vs The State Of Bihar &Amp; Ors on 13 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19101 of 2010
OM PRAKASH RAVIDAS
Versus
THE STATE OF BIHAR & ORS
-----------
02. 13.12.2010 Let the petitioner move the District Appointment Appellate
Authority with regard to the issue raised in the writ application.
Writ is permitted to be withdrawn with liberty as above.
Let there be an early adjudication in the matter if the
petitioner moves the appellate authority.
rkp ( Ajay Kumar Tripathi, J.)