High Court Patna High Court - Orders

Bihar Krishi Bipnan Padadhikar vs State Of Bihar &Amp; Ors on 13 July, 2010

Patna High Court – Orders
Bihar Krishi Bipnan Padadhikar vs State Of Bihar &Amp; Ors on 13 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
                CWJC No.6997 of 2008
      BIHAR STATE AGRICULTURE MKT.BO
                        Versus
           THE STATE OF BIHAR & ORS
                         with
               CWJC No.14015 of 2008
                  AJIT KUMAR ROY
                        Versus
           THE STATE OF BIHAR & ANR
                         with
               CWJC No.14036 of 2008
       BIHAR RAJYA KRISHI BIPANAN PAR
                        Versus
           THE STATE OF BIHAR & ORS
                         with
               CWJC No.14062 of 2008
           JAI PRAKASH PANDIT & ORS
                        Versus
           THE STATE OF BIHAR & ORS
                         with
               CWJC No.14135 of 2008
                ANAND GOPAL & ORS
                        Versus
           THE STATE OF BIHAR & ORS
                         with
               CWJC No.14293 of 2008
            NAWAL KISHORE PD.SINGH
                        Versus
           THE STATE OF BIHAR & ORS
                         with
               CWJC No.16564 of 2008
       CHANDRA PRAKASH NARAIN SHAHI
                        Versus
           THE STATE OF BIHAR & ORS
                         with
               CWJC No.8012 of 2007
      BIHAR KRISHI BIPNAN PADADHIKAR
                        Versus
              STATE OF BIHAR & ORS
                         with
               CWJC No.7944 of 2010
            JIB NATH LALL DAS & ORS
                        Versus
           THE STATE OF BIHAR & ORS
                         with
               CWJC No.9817 of 2010
                 VINAY KUMAR JHA
                        Versus
           THE STATE OF BIHAR & ORS
                                         -2-




                                         ----------

10/ 13.07.2010 As prayed for by AAG III, put up this case on 20th July,

2010 maintaining its position so as to enable him to inform this court

that the posts in the appropriate scale in compliance of the Cabinet

decision taken on 05th May, 2010 and the Resolution of the

Government dated 17.05.2010 Annexure A to the supplementary

affidavit filed today has been identified and the petitioners shall be

absorbed against those posts with effect from 02.09.2008.

           shahid                                     (V.N.Sinha, J)