High Court Patna High Court - Orders

Raj Kumar Rai &Amp; Ors vs The State Of Bihar &Amp; Ors on 24 January, 2011

Patna High Court – Orders
Raj Kumar Rai &Amp; Ors vs The State Of Bihar &Amp; Ors on 24 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.10057 of 2005
                                  RAJ KUMARI RAI & ORS
                                            Versus
                                THE STATE OF BIHAR & ORS
                                          -----------

3. 24.1.2011. Mrs. Anita Sinha, learned counsel appearing on

behalf of respondent no.7 i.e. the Accountant General, Bihar, Patna,

in view of stand taken by the State Government in its counter

affidavit that sanction paper has already been sent to the Accountant

General, has prayed for time for seeking instruction as to whether

P.P.O. has been issued or not.

As prayed, three weeks time is granted.

In the meanwhile, the respondent concerned will

take steps for issuing authorization and said fact should be reflected

in the counter affidavit.

Md.S.                                            ( Rakesh Kumar, J.)