IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4186 of 2009
Chandra Mohan Pandey .
Versus
The State Of Bihar & Ors .
with
CWJC No.4222 of 2009
Pankaj Kumar Ghosh .
Versus
The State Of Bihar & Ors .
with
CWJC No.4235 of 2009
Ram Niwas Choudhary .
Versus
The State Of Bihar & Ors .
with
CWJC No.4263 of 2009
Rajeev Ranjan .
Versus
The State Of Bihar & Ors .
with
CWJC No.4280 of 2009
Rahul Deo Prasad .
Versus
The State Of Bihar & Ors .
-----------
02. 19.07.2011 This writ application appears to be raising important issues
with regard to engagement on contractual basis by the State
Government.
The Court would like to have an appropriate counter
affidavit for adjudication. Considerably time has already passed since
the filing of the writ application.
If by the next date no counter affidavit is filed, the Court
may not adjourn the matter as a matter of course and may proceed to
decide the writ application on merits for disposal at the stage of
admission, if possible.
List at the same position on 28th July, 2011.
Devendra/ ( Navin Sinha, J.)