IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3921 of 2008
NYAYPALIKA ARAKSHAN ANDOLAN
Versus
THE STATE OF BIHAR & ORS
-----------
For the petitioner : Mr.Arun Kumar-1, Advocate.
For the State : Mr.P.K.Shahi, Advocate General
For the High Court : Mr. D.K.Sinha, Senior Advocate
Mr. Abhinay Raj, advocate
For the BPSC : Mr. Sanjay Pandey, Advocate.
—–
PRESENT
Hon’ble the Chief Justice
&
Hon’ble Mr. Justice Barin Ghosh
Dated, the 11th July, 2008.
During the course of hearing, we were informed by the
Advocate General that the State Government has already made an
interim application being C.A.No.1867/2006 ( Mallik Mazhar Sultan
Vs. UPPSC) before the Supreme Court seeking direction to the State
Government for framing rules providing for reservation of other
backward classes in the appointment of Civil Judge, Junior Division
and for reservation of Scheduled Tribe, Scheduled Caste and other
backward classes in the appointment of Civil Judge, Senior Division.
2. Looking to the prayers that have been made in the
present writ petition and in view of the application having already
been made by the State Government before the Supreme court, we are
-2-
satisfied that it is not necessary for us to consider the prayers made in
the writ petition.
3. Writ petition is disposed of accordingly.
R.M. Lodha, CJ
Barin Ghosh, J.
Sunil