High Court Patna High Court - Orders

Shyam Deo Pandey vs The State Of Bihar &Amp; Ors on 27 August, 2010

Patna High Court – Orders
Shyam Deo Pandey vs The State Of Bihar &Amp; Ors on 27 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.8167 of 2005
                                SHYAM DEO PANDEY
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

4 27/08/2010 It is a clear case of apathy on the part of the

respondents which has generated yet another litigation.

Petitioner who is stated to be a daily wager is an

applicant on the basis of advertisement dated 27.06.2002

as contained in annexure-1. This advertisement was for

making regular appointment in the district but his

grievance is that till date no exercise has been carried out

in furtherance to the said advertisement.

Since no counter affidavit has been filed, the

Court is not wiser on this issue. Five years is a long time

for this writ to be pending for adjudication on this simple

issue.

Let an affidavit be filed on behalf of the State

within two weeks.

Matter will come up in top ten cases after two

weeks.

If the affidavit is not filed by the next date, the

District Magistrate, Lakhisarai will pay a sum of
-2-

Rs.2000/- (Two thousand) from his own pocket to the

petitioner as cost.

AMIN/                   (Ajay Kumar Tripathi, J.)