IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.733 of 2010
KAUSHAL KISHORE & ORS.
Versus
STATE OF BIHAR & ORS.
-----------
05/ 23-Nov-2010 As per the recorded order dated 25.10.2010,
the matter has been wrongly listed because that order
required the matter to be listed after four months.
However, learned counsel for the petitioner submits
that the order was for listing the matter only after four
weeks and four months is on account of typographical
error.
Learned counsel for the State submits that
the matter requires preparation of a new gradation list
and then effect promotion on that basis as per
directions of the Division Bench. According to him a
copy of that order has already been communicated to
the concerned authorities and hence the matter should
now come after three months.
In the facts of the case, we accept the prayer
of the learned counsel for the State but with a warning
that process should not be delayed any further beyond
the period of three months. Let this matter be listed
2
under the same heading after three months.
Let a copy of this order be handed over to
learned counsel for the State.
(T. Meena Kumari, J.)
Bks/perwez ( Shiva Kirti Singh, J.)