IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6671 of 2010
PRAMOD KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
2 17/01/2011 Issue notice to respondent no. 11 both under
registered cover with A/D as well as under ordinary
mode for which necessary requisites must be filed within
one week, failing which this writ application shall stand
dismissed as against him without further reference to the
Bench.
List this matter after service of notice.
In the meantime, State may seek instruction in
view of some of the materials or findings which emerged
in the Appellate Authority decision and file counter
affidavit.
In the meantime, respondent no. 11 Nityanand
Kumar is restrained from withdrawing his salary till
appropriate direction of this Court.
AMIN/ (Ajay Kumar Tripathi, J.)