IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1859 of 2006
NAWAL KISHORE PRASAD & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
08/ 14.03.2011 Petitioner no. 1 has filed reply to the
counter affidavit, filed on behalf of Respondents. He
has brought the appointment letter of one Md. Sajjad
Akhtar as Annexure-6, to show that since his first
appointment on the post of ‘Faras’ was of previous date
than 15.6.1990, as such he was retained in service on
the post of his first appointment. Similar is the case of
petitioner no. 1, so far his initial appointment on the
post of Peon is concerned, it was earlier to 15.6.1990
and he was also entitled for similar relief as allowed in
case of Md. Sajjad Akhtar, instead of terminating his
service.
Counsel representing Bihar Legislative
Assembly prays for two weeks’ time in order to get this
matter verified.
Put up this matter on 30th March, 2011,
retaining its position.
DKS/ (Mridula Mishra, J.)