IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4294 of 2006
SUKDEO GIRI
Versus
THE STATE OF BIHAR & ORS
-----------
2 29.10.2010 Heard learned counsel for the parties.
The stand of the State seems to be correct that
when the petitioner approached this Court earlier his case was
considered for all the benefits as is evident from annexue-2. At
that time no case for time bound promotion was raised. The
respondents have already granted the benefit of retiral dues. Now
as an after thought the present writ application has been filed after
his retirement which is in the opinion of the Court is barred by res
judicata. It is dismissed on that ground.
RPS (Ajay Kumar Tripathi,J.)