IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10779 of 2009
JAI SHANKAR JHA
Versus
THE STATE OF BIHAR & ORS
-----------
3. 1.10.2010 Petitioner’s application for
compassionate appointment is pending since
2004. It is submitted that although
recommendation has been made for his
appointment on Class-III post, because of ban
by the State Government, no appointment is
being made on Class-III post.
In the circumstances, learned counsel
for the State submits that if the petitioner
agrees, he may be offered Class-IV post.
In the circumstances, this writ
application is adjourned for one month to
enable the respondents to issue offer letter
to the petitioner for his appointment on a
Class-IV post within two weeks from today.
Petitioner will respond to the same within
two weeks thereafter. On the next date,
parties will inform this Court with regard to
the further developments in respect of
appointment of petitioner on Class-IV post.
Put up after one month.
Prakash/Pradeep (J. N. Singh, J.)