Patna High Court – Orders
Ram Naresh Prasad vs The State Of Bihar &Amp; Ors on 30 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12297 of 2010
RAM NARESH PRASAD
Versus
THE STATE OF BIHAR & ORS
-----------
2 30.3.2011 Heard learned counsel for the parties.
Since the appointment in question is contractual
appointment, if the petitioner feels that there has been breach in
the terms and conditions of the contract, he has remedy under
common law.
This writ application is dismissed.
RPS (Ajay Kumar Tripathi,J.)