IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9748 of 2006
SADANAND DAS
Versus
THE STATE OF BIHAR & ORS
-----------
2. 30.3.2011. As prayed by Shri Nand Kumar Singh,
learned counsel appearing on behalf of
respondent/Bihar State Road Transport
Corporation, two weeks’ time is granted to
seek instruction and file counter
affidavit.
It is expected that before filing
the counter affidavit, the
respondent/Corporation may take steps for
clearing the dues.
Put up this case after three weeks.
Shri Prashant Sinha, learned A.C.
to G.P.1 appears on behalf of the
respondent/State.
N.H./ ( Rakesh Kumar,J.)