High Court Patna High Court - Orders

Janardan Prasad Singh vs The State Of Bihar &Amp; Ors on 8 October, 2010

Patna High Court – Orders
Janardan Prasad Singh vs The State Of Bihar &Amp; Ors on 8 October, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No 14118 of 2010
                         JANARDAN PRASAD SINGH
                                 Versus
                        THE STATE OF BIHAR & ORS
                                -----------

2 08.10.2010 In this case, the principal question involved is same with

regard to shifting of date of joining of service with different effects.

Similar matters are already pending consideration before this Court in

CWJC No 10844 of 2010 and analogous cases which is pending

admission.

List this case also alongwith the said group of cases.

In the meantime, the Chancellor, the State and the

Universities concerned would file their comprehensive counter affidavits

for disposal of the matter at the stage of admission itself.

Till further orders of this Court, petitioner’s status or

remuneration, as he is receiving before impugned notifications, would not

be disturbed and would continue subject to result of this writ application.

    M.E.H./                                  (Navaniti Prasad Singh)