IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1813 of 2011
SURESH KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
02/ 28-Jan-2011 The main grievance of the petitioner in this PIL is
against inaction or slow action by the Vigilance
Department which is represented by Respondent No.3,
the Principal Secretary of the Department. Let a copy of
the writ petition be served on Mr. Rama Kant Sharma,
senior Advocate who generally appears in this Court on
behalf of the Vigilance Department. If the copy is not
served within a week and a receipt showing service is not
filed then the writ petition shall stand dismissed without
further reference to the Bench.
Put up under the same heading after one week.
(Shiva Kirti Singh, J.)
(Dr. Ravi Ranjan, J.)
perwez