IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4048 of 2006
(DR.)JITENDRA KUMAR SINHA .
Versus
THE STATE OF BIHAR & ORS .
-----------
10. 20.04.2011 In the counter affidavit filed on behalf of
Magadh University it is stated that in service of the
petitioner his entire period of having worked as Lab
Assistant onwards could not be taken into account.
Prima facie this Court is not satisfied with such defects
for all times. Petitioner continued to be appointed as a
teacher which includes Demonstrator in one or the
other Constituent Colleges of the University.
Demonstrator/Lecturer being of the teaching cadre
there appears to be noted. However, in the counter
affidavit it is also stated that petitioner had earlier
moved this Court in C.W. J. C. No. 3148 of 2003 and
also filed a contempt application for the same reliefs.
Let the petitioner verify the fact of having
moved this court earlier and file appropriate affidavit in
that regards, as also rejoinder to the counter affidavit.
In the meantime, let the University pay the amount on
the last two occasions being Rs. 5,000/- and Rs.
20,000/- to the petitioner by cheque and receipt thereof
2
be filed in this court on 26.04.2011.
List this case for admission on 16.5.2011 as
zero item.
Devendra/ ( Navaniti Prasad Singh, J.)