IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.12 of 2007
RAMSWARATH PASWAN & ORS
Versus
STATE OF BIHAR & ORS
-----------
2 27.09.2010 Learned counsel for the petitioner has
submitted that the seniority list prepared by the
respondent for absorption as contained in enclosure to
Annexure-A do not disclose the criteria for determining
seniority of the selected employees and prima facie
seniority appears to have been determined contrary to
stand of the respondents mentioned in paragraph 8(c) of
the Division Bench judgment which is based upon
submission of learned Additional Advocate General
No.2 for the State.
Learned counsel for the State prays for
three weeks time to seek instruction in respect of
aforesaid submission.
Put up under the same heading after three
weeks.
(Shiva Kirti Singh, J.)
(Hemant Kumar Srivastava, J.)
sk/pn
-2-