IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2662 of 2011
SUBODH KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
02/ 18.03.2011 Heard learned counsel for the petitioner and learned
counsel for the State and its authorities (respondent nos. 1 to 5).
No one appears for the Nagar Parishad, Nawada (respondent no.6)
although name of its counsel is appearing on the daily cause list.
Four weeks time is allowed to the respondents to seek
instructions and file counter affidavit.
Put up this case under the heading ‘Admission’ in
regular course after four weeks.
During the pendency of this writ petition, execution of
work of the N.I.T. dated 29.12.2010 and 30.12.2010 (Annexures-
5/A and 5/B) shall remain stayed.
(S. N. Hussain, J.)
Sunil