IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4836 of 2007
SURENDRA KUMAR
Versus
THE UNION OF INDIA & ORS
-----------
2. 30.11.2010. Counsel for the Union of India states that the
validity of the appointment of Respondent no.3 on the
post of Director Nava Nalanda Maha Vihara has also
been considered by a Division Bench of this Court in
which Mr. Md. Khurshid Alam, the lawyer who has filed
this petition also appeared before this Court.
Let, counsel for the Union furnish the date of
disposal and the number of the said case so as to
enable the office to place this case alongwith the records
of the said case, matter is passed over for the day.
Ibrar/- ( V.N. Sinha, J.)