IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1142 of 2009
Yamendra Prasad Singh .
Versus
The State Of Bihar & Ors .
-----------
2. 04.07.2011 Learned Counsel for the petitioner very fairly submits that the
larger question of entitlement to the pay scale may be left open to be
raised by the petitioner subject to the final decision of this Court in LPA
No. 165 of 2002.
Counsel for the State raises an objection with regard to the
delay in challenging individual orders issued against the petitioner.
The writ application is dismissed as withdrawn with the liberty
sought by the petitioner but subject to the objections of the State with
regard to delay, all of which shall be considered by the Court at the
appropriate point of time.
The application is dismissed as withdrawn with the aforesaid
observations.
Snkumar/- (Navin Sinha,J.)