IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.19234 of 2011
Satya Narayan Prasad
Versus
The State Of Bihar & Ors
----------------------------------
3 04.11.2011 As prayed by learned A.C. to Government Pleader
No. 7, appearing on behalf of respondent no. 1, 2 & 3 and Sri
R.K. Shukla, learned counsel appearing on behalf of respondent
no. 5 /Bihar State Construction Corporation, Patna, eight weeks
time is granted to seek instruction and file counter affidavit.
In the meanwhile, respondents are directed to pay
admitted dues of the petitioner. Such fact should be reflected in
the counter affidavit which is to be filed within eight weeks.
Put up thereafter.
( Rakesh Kumar, J.)
Praful