High Court Patna High Court - Orders

Suresh Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 20 September, 2010

Patna High Court – Orders
Suresh Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 20 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.3868 of 2010
                               SURESH SINGH & ORS
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

2. 20.9.2010 The limited relief sought in the present writ

application is for grant of interest of arrears in the

facts and circumstances of the case.

Counsel for the State prays for six weeks

time to file counter affidavit.

List after six weeks at the same position for

final disposal.

The counter affidavit must deal with the

aspect of payment after matters achieved finality by

the orders of the Supreme Court.

P. Kumar                                                ( Navin Sinha, J.)