IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14411 of 2010
THE UNION OF INDIA & ORS
Versus
PREM KUMAR SHARMA
-----------
2 31-08-2010 Issue notice to sole respondent as to why this
writ petition be not admitted or finally disposed of at the
stage of admission. Requisites for service of notice by
ordinary process as well as by registered cover with A/D
must be filed within one week, failing which this writ
petition as against him shall stand dismissed without
further reference to a Bench.
Until further orders, the impugned order
passed by learned Central Administrative Tribunal, Patna
Bench, Patna dated 16-4-2010 in O.A. No. 186/2010
shall remain stayed.
(Shiva Kirti Singh, J.)
BKS/- (Hemant Kumar Srivastava, J.)