IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1762 of 2010
ASHARFI PRASAD YADAV
Versus
THE STATE OF BIHAR & ORS
-----------
02 25.10.2010 The petitioner superannuated as Assistant Teacher on
31.10.2005. He has filed this writ application claiming retirement
benefit and other service related pecuniary benefits treating his
appointment as regular appointment with effect from 16.10.1973
instead of 1.07.1974 in the matric trained pay scale. Petitioner claims
that in similar facts and circumstances several others have been
granted benefit by this Court.
Let learned counsel for the State seek instruction in the
matter and file a comprehensive counter affidavit so that the matter
may be disposed of at the stage of admission itself.
Put up this case “For Admission” on 15th November,
2010.
Pendency of this writ application will not come in way
of respondents in granting such benefit as they may deem fit a proper.
Trivedi/ (Navaniti Prasad Singh, J.)