High Court Patna High Court - Orders

Upendra Prasad Mandal vs The State Of Bihar &Amp; Ors on 15 November, 2010

Patna High Court – Orders
Upendra Prasad Mandal vs The State Of Bihar &Amp; Ors on 15 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.7717 of 2006
                              UPENDRA PRASAD MANDAL
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

02. 15.11.2010 Counter affidavit filed on behalf of the State is on record.

Annexure-11 dated 9.5.2006 is the order of termination

passed against the petitioner.

Learned counsel representing the Gandak Command Area

Development Agency informs the Court that similar matters have

already been decided by the learned single Judge. The said order has

been upheld in LPA and now SLP is pending before the Hon`ble

Supreme Court.

Irrespective of the order contained in Annexure-11, the

claim of the petitioner will be considered along with rest subject to

outcome of the said SLP.

The writ application is disposed of with the above

observation.

rkp                                          ( Ajay Kumar Tripathi, J.)