Patna High Court – Orders
Sushil Prasad Shashank vs The State Of Bihar & Ors on 29 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.1005 of 2009
Sushil Prasad Shashank
Versus
The State Of Bihar & Ors
----------------------------------
02. 29.08.2011 Learned counsel for respondent Nos. 2 and 3
undertakes to file counter affidavit in the matter.
Put up this case on 14th of November, 2011.
However, pendency of the writ application will
not preclude the respondent authority in making
payment of the admitted claim of the petitioner.
Shageer (Dinesh Kumar Singh, J)