IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3078 of 2007
THE UNION OF INDIA & ORS
Versus
MD. JAMSHED ALAM
-----------
4 04.07.2008 Heard learned counsel for the
parties.
Today learned counsel appearing for
the respondent Union of India communicates
to the court, based on certain documents,
that the petitioner has been recruited by
the C.R.P.F. in yet another recruitment
drive and is undergoing basic training.
In view of the above, in so far as
the present matter is concerned it is
allowed to rest. No modification or
clarification is required to the order any
more, in view of the subsequent
developments.
Rajeev/- (Ajay Kumar Tripathi, J.)