High Court Patna High Court - Orders

Ram Bali Paswan vs The State Of Bihar & Ors on 7 July, 2011

Patna High Court – Orders
Ram Bali Paswan vs The State Of Bihar & Ors on 7 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.3525 of 2009
                                   Ram Babu Bhakt &Ors .
                                              Versus
                                 The State Of Bihar & Ors .
                                                with
                                  CWJC No.3925 of 2009
                                      Rajendra Paswan .
                                              Versus
                                 The State Of Bihar & Ors .
                                                with
                                  CWJC No.5515 of 2009
                                      Ram Bali Paswan .
                                              Versus
                                 The State Of Bihar & Ors .
                                                with
                                  CWJC No.5524 of 2009
                                     Brahamdeo Mandal .
                                              Versus
                                 The State Of Bihar & Ors .
                                                with
                                  CWJC No.3285 of 2009
                                       Raja Ram & Ors .
                                              Versus
                                 The State Of Bihar & Ors .
                                                with
                                  CWJC No.3784 of 2009
                                   Radha Kant Jha & Anr .
                                              Versus
                                 The State Of Bihar & Ors .
                                                with
                                  CWJC No.3464 of 2009
                                      Awadhesh Tiwari .
                                              Versus
                                 The State Of Bihar & Ors .
                                                with
                                  CWJC No.5789 of 2009
                                          Laxmi Devi .
                                              Versus
                                 The State Of Bihar & Ors .
                                           -----------

05. 07.07.2011 Petitioners in all these Writ Applications were

promoted as Headmaster on adhoc basis. They were also

exercising powers of drawing and disbursing authority on
2

account of holding the post of Headmaster on adhoc

basis. Subsequently, notification was issued, whereby

their adhoc promotion was cancelled and they were

restrained from exercising the powers of drawing and

disbursing authority. The petitioners continued to

exercise powers of drawing and disbursing authority on

account of order of stay passed in their favour. However,

during the pendency of the Writ Application, the

Department of Human Resources Development,

Government of Bihar, Patna, issued notification,

contained in Memo No. 1182, dated 08.06.2011,

whereby the adhoc promotion, given to the petitioners

to the post of Headmaster, has been regularized with

effect from the date they were promoted on above post.

Petitioners’ grievance has now been redressed,

as such, all these Writ Applications are being disposed of

in the light of Order, contained in notification no. 1182,

dated 08.06.2011.

(Mridula Mishra, J.)
SKM