IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.926 of 2010
INDRAJEET RAY
Versus
THE STATE OF BIHAR & ORS
-----------
02/ 05.07.2010 Counsel appearing for the State is directed to seek
instruction and file affidavit, for which four weeks time is
allowed. There must be specific averment in the counter
affidavit regarding the date through which amendment has
been brought in Rule 5 of Bihar Gram Kutchery Sachiv
Niyukti (Niyojan, Sewasharta and Kartabya), Niyamawali,
2007. If there is no amendment till date in the Rules then the
counter affidavit must indicate how persons appointed, prior
to issuance of the circular, has been terminated from service,
in the light of the amendment brought through circular.
Put up for admission after four weeks in the same
list, retaining its position.
During the pendency of the application the
petitioner must be paid his arrears of salary for the period he
has worked.
DKS/ (Mridula Mishra, J.)