IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8601 of 2006
BALMIKI PRASAD SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2 18.11.2010 None for the petitioner. Learned counsel for the
State and Bihar State Construction Corporation are present.
The reason why the petitioner is not entitled to
claim seniority in the State Government since he was initially an
appointee under the Corporation. The seniority will be reckoned
when he joined the State government and not the Corporation.
Be that as it may, this writ application is dismissed
for non-prosecution.
RPS (Ajay Kumar Tripathi,J.)