IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.476 of 2011
Smt.Sheela Devi & Anr
Versus
The State Of Bihar & Ors
-----------
2 15.7.2011 As prayed on behalf of the State, two
weeks time is granted to bring on record the speaking
order that was required to be passed by the Regional
Deputy Director, Health in terms of the order of the Writ
Court.
Put up under the same heading after two
weeks amongst first ten cases. On that date, the Court
may consider to pass appropriate order in respect of the
claim of the appellants for salary.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
sk