IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18978 of 2010
BALDEO RAVIDAS, SON OF LATE SUKHU RAVIDAS, RESIDENT OF
VILLAGE BINOVA NAGAR, P.S. MAGADH MEDICAL COLLEGE, DISTRICT
GAYA----------------------------------------------------------------------------PETITIONER
Versus
1.THE STATE BANK OF INDIA, THROUGH ITS CHIEF MANAGER, PATNA
ZONE, GANDHI MAIDAN, PATNA
2.THE GENERAL MANAGER, STATE BANK OF INDIA, PATNA ZONE,
GANDHI MAIDAN, PATNA
3.REGIONAL MANAGER, STATE BANK OF INDIA, GAYA, DISTRICT GAYA
4.THE BRANCH MANAGER, STATE BANK OF INDIA, DHAMITOLA
BRANCH GAYA, DISTRICT GAYA-----------------------------------RESPONDENTS
-----------
For the petitioner :M/S Sharda Nand Mishra
Deepak Kumar, Advocates
For the respondent Bank:Mr.Kaushlendra Kumar Sinha,
Advocate
——
3. 06.12.2010 Mr.Sharda Nand Mishra, learned counsel for the
petitioner, in view of the Circular Letter No.40 of 2005-06
dated 16.8.2005 of the Personnel and HRD Department,
State Bank of India, Local Head Office, Patna, produced
by learned counsel for the State Bank, seeks permission to
withdraw the writ application claiming compassionate
appointment with a liberty to approach the authorities of
the Bank with a fresh application for payment of ex gratia
lump sum amount in lieu of compassionate appointment.
The writ application is, accordingly, dismissed as
withdrawn with the aforesaid liberty.
In case such an application for payment of ex gratia
lump sum amount under the aforesaid Scheme is filed by
2
the petitioner, the same shall be considered and disposed of
by the authorities of the respondent Bank in accordance
with the aforesaid Scheme within a period of three months
from the date of receipt of the same along with a copy of
this order.
(Ramesh Kumar Datta,J.)
Spal/