IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8506 of 2010
SURESH KUMAR SINHA
Versus
THE STATE OF BIHAR & ORS
-----------
3. 23/03/2011 In view of the pleadings of the
petitioner made in paragraph 16 of the
writ application to the effect that
criminal proceeding already stands
quashed by this Court and no departmental
proceeding is pending against him,
respondents are directed to file counter
affidavit in the case as to why the order
cancelling promotion of the petitioner on
the ground that criminal proceeding is
pending should not be quashed. Counter
affidavit must be filed within four
weeks.
Put up after four weeks in 2.15
P.M. list within first ten cases.
Pradeep/ ( J. N. Singh,J.)