IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7917 of 2006
MD.VASHIRUDDIN
Versus
THE STATE OF BIHAR & ORS
-----------
02. 15.11.2010 In terms of the earlier direction of the High Court passed in
CWJC No. 1121 of 2003, the speaking order dated 29.11.2003 has been
brought on record by the State as part of their counter affidavit.
There is no question for giving any direction for payment of
salary or wages to the petitioner for the so-called period he had worked
in view of the disputed position which has emerged with regard to the
petitioner having actually worked on the post for the period. The facts
being what they are the Court cannot give any direction on the position
which emerges in this case.
The writ application is dismissed.
rkp ( Ajay Kumar Tripathi, J.)