IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2121 of 2011
Ram Prasad Sahu & Anr
Versus
Bihar State Road Transport Corporation
-----------
3 04.07.2011 Both parties present.
A supplementary affidavit on behalf of the
petitioners has been filed which is taken on record.
The writ application has been filed questioning
the sustainability of order passed in the year 2008. On the
face of it, there appears to be a delay in approaching the
Court.
Mr. Jha, counsel appearing for the petitioners,
submits that petitioner No. 1 had filed an
appeal/representation which remained pending. There is
however, no explanation with regard to delay occurred in
case of petitioner No. 2.
Mr. Nand Kumar Singh, learned counsel for the
respondent Corporation, prays for and is granted four weeks
time to take instruction and file counter affidavit.
Post this matter after four weeks as last zero
item.
( Kishore K. Mandal, J)
pkj