IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.16639 of 2011
Umesh Chandra Singh
Versus
The State Of Bihar & Ors
----------------------------------
02. 23.09.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
The petitioner in this writ petition has claimed
for the regularization of service for the period
26.11.1999 to 06.02.2011, as this period has been
treated to be break in service. Earlier the petitioner has
moved this Court and this Court has disposed off the
matter vide C.W.J.C. No. 3144 of 2001 with a direction
to file representation. On the basis of representation of
the petitioner the authority has passed the order dated
5.2.2008 which is under challenged before this Court.
The representation of the petitioner has been rejected
and the period aforesaid has been treated as break in
service.
Learned counsel for the State says that he has
to file a counter affidavit and makes a prayer for four
weeks time. The same is allowed.
Let the case be listed after four weeks.
P.K. (Shivaji Pandey, J.)