IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.624 of 2010
VASANT KUMAR
Versus
THE STATE OF BIHAR & Ors.
-----------
2 25.10.2010 Learned counsel for the State submits that
as per instructions received, petitioner has been
reinstated after dismissal of the SLP by the Hon’ble
Supreme Court on 03.5.2010. Learned counsel for the
petitioner disputes the aforesaid submission.
Admittedly, the second relief after
reinstatement has not been granted to the petitioner as
yet. In that view of the mater, as prayed, four weeks
time is granted to the State to comply with the order of
the Division Bench.
Put under the same heading after four
weeks.
(Shiva Kirti Singh, J.)
(Hemant Kumar Srivastava,J.)
pn