IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.512 of 2008
THE STATE OF BIHAR & ORS
Versus
GANESH TANTI @ GANESH PD.TANTI
-----------
For the appellants: Mr. R.S.Singh, JC to AAG 8
For the respondents: None
—
PRESENT
Hon’ble the Chief Justice
And
Hon’ble Mr. Justice Ghanshyam Prasad
—
Dated, the 10th July, 2008
This appeal suffers from delay of 175 days. For
condonation thereof an application (IA. No.3950 of 2008) has
been made.
2. Even if we condone the delay for the cause shown in
the application, we are of the considered view that the appeal is
devoid of any substance and, thus, the appeal does not deserve
to be admitted.
3. We find ourselves in agreement with the view of the
Single Judge that the order of reversion does not set out any
reason. That the original petitioner had worked to the post of
Class – IV for many years is not in dispute.
4. Being in concurrence with the view of the Single
Judge, we do not deem it necessary to indicate detailed
2
reasons.
5. The letters patent appeal is dismissed.
6. This disposes of IA. No.3950 of 2008 as well.
R.M. Lodha, CJ.
Ghanshyam Prasad, J.
Neyaz/