IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13370 of 2005
SITA RAM SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
03. 4.10.2010 After having heard learned counsel for the petitioner and
learned counsel for the State, the writ application is dismissed at this
stage with an observation that dismissal of the writ application will not
come in the way of the petitioner to claim benefit of promotion, in case
the departmental proceeding which has been challenged in yet another
writ application is quashed or if the departmental proceeding is allowed
to be continued and then petitioner is exonerated. The claim of the
petitioner for promotion will be guided by the result or outcome of the
departmental proceeding.
rkp ( Ajay Kumar Tripathi, J.)