IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7717 of 2006
UPENDRA PRASAD MANDAL
Versus
THE STATE OF BIHAR & ORS
-----------
02. 15.11.2010 Counter affidavit filed on behalf of the State is on record.
Annexure-11 dated 9.5.2006 is the order of termination
passed against the petitioner.
Learned counsel representing the Gandak Command Area
Development Agency informs the Court that similar matters have
already been decided by the learned single Judge. The said order has
been upheld in LPA and now SLP is pending before the Hon`ble
Supreme Court.
Irrespective of the order contained in Annexure-11, the
claim of the petitioner will be considered along with rest subject to
outcome of the said SLP.
The writ application is disposed of with the above
observation.
rkp ( Ajay Kumar Tripathi, J.)