IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7923 of 2010
RABINDRA KISHORE
Versus
THE STATE OF BIHAR & ORS.
-----------
2 01.03.2011 Learned counsel for the petitioner
seeks permission to correct the name of
the petitioner in the cause title of I.A.
No.1076 of 2011 in course of the day.
Permission is granted.
I.A. No.1076 of 2011
Petitioner has filed this
interlocutory application for grant of
liberty to challenge the subsequent
advertisement which has been published
for filling up the left over vacancies of
different class Iv posts including the
post of driver for which petitioner was
an applicant under the earlier
advertisement.
The interlocutory application is
allowed. Permission is granted.
Learned counsel for the
respondents prays for and is granted two
weeks time to seek instructions and file
counter affidavit.
Put up for orders after two weeks.
2
Learned counsel for the petitioner
has supplied a copy of the VCD to the
learned counsel for the respondent-Bihar
Staff Selection Commission which was made
available to the petitioner under the
Right to Information Act on the orders of
the State Information Commission. Learned
counsel for the Commission is requested
to view the VCD himself and assist this
Court in respect of the same on the next
date.
During the pendency of this
application, one post of Driver in the
category of most backward class
candidate, to which petitioner belongs,
shall be kept vacant.
(J. N. Singh, J.)
BT