IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2333 of 2008
Panchu Ram
Versus
Bihar State Agri.Mark.Board&Or
-----------
6 27.06.2011 Learned counsels for the petitioner and the State
are present.
No one appears on behalf of the Marketing
Board.
As prayed for on behalf of the State, put up this
matter after four weeks to enable filing of the second
supplementary show cause on behalf of the State in the
light of the submission on behalf of the Marketing Board
that for passing the necessary orders fixing the pay-scale
of the petitioner it necessitates consultation with the
Finance Department, Govt. of Bihar.
Manish/- ( Shailesh Kumar Sinha,J.)