Patna High Court – Orders
Jai Prakash Pandit &Amp; Ors vs The State Of Bihar &Amp; Ors on 13 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6997 of 2008
BIHAR STATE AGRICULTURE MKT.BO
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.14015 of 2008
AJIT KUMAR ROY
Versus
THE STATE OF BIHAR & ANR
with
CWJC No.14036 of 2008
BIHAR RAJYA KRISHI BIPANAN PAR
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.14062 of 2008
JAI PRAKASH PANDIT & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.14135 of 2008
ANAND GOPAL & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.14293 of 2008
NAWAL KISHORE PD.SINGH
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.16564 of 2008
CHANDRA PRAKASH NARAIN SHAHI
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.8012 of 2007
BIHAR KRISHI BIPNAN PADADHIKAR
Versus
STATE OF BIHAR & ORS
with
CWJC No.7944 of 2010
JIB NATH LALL DAS & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.9817 of 2010
VINAY KUMAR JHA
Versus
THE STATE OF BIHAR & ORS
-2-
----------
10/ 13.07.2010 As prayed for by AAG III, put up this case on 20th July,
2010 maintaining its position so as to enable him to inform this court
that the posts in the appropriate scale in compliance of the Cabinet
decision taken on 05th May, 2010 and the Resolution of the
Government dated 17.05.2010 Annexure A to the supplementary
affidavit filed today has been identified and the petitioners shall be
absorbed against those posts with effect from 02.09.2008.
shahid (V.N.Sinha, J)