IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.123 of 2010
KISHORE KUMAR YADAV, son of Basant Prasad
Yadav, resident of Mohalla - Koyala Ghat, PS & PO
Adampur, District Bhagalpur...... Appellant
Versus
1. THE STATE OF BIHAR through the Commissioner,
Bhagalpur, Division Bhagalpur, Bhagalpur
2. The Managing Director Kaul, Baniya, Chandan
Command Area Development Authority (KBC KADA)
Bhagalpur
3. The Executive Engineer Chandan Project Division,
CADA Bank
4. The District Magistrate-cum-Chairman of District
Establishment Committee, Banka
5. The Deputy Collector, Incharge Panel Preparation Cell
Banka
6. The Deputy Director (Employment) Regional
Employment Exchange, Bhagalpur
7. The SDO, Banka
8. The Deputy Collector Establishment, Banka
.........Respondents/ Respondents
-----------
02- 19/1/2011 Heard Dr. Manoj Kumar for the appellant. None
appears on behalf of the respondents. The petitioner of
CWJC No.102 of 2008 has filed this appeal under clause 10
of the Letters Patent of the High Court of Judicature at
Patna, and is aggrieved by order dated 9.11.2009, whereby
the writ petition was dismissed.
2. We have perused the materials on record and
considered the submissions of learned counsel for the
appellant. It appears that the appellant had worked as
Chaprasi for some time and has admittedly not worked since
19.8.2000. Secondly, he claims to be on the panel of
“Ummeedbar Chaprasi”. Life of a panel is one year which
2
has expired long ago. In that view of the matter, we agree
with the order of the learned single Judge. The appeal is
dismissed.
( S K Katriar )
( S P Singh )
mrl