IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2236 of 2011
ARSI KISHOR PRASAD VERMA@ ARSI KISHORE VERMA & ORS.
Versus
THE STATE OF BIHAR & ORS.
-----------
2. 7.2.2011 The grievance of the petitioners is that
the earlier direction of this Court was to make
regular appointment on the sanctioned and vacant
posts after advertising the same and in such
process the claims of all the eligible persons
including the petitioners were to be considered in
accordance with law but instead of making regular
appointment on the sanctioned and vacant posts,
the advertisement has been issued in the year 2008
itself for appointing class-III and IV employees
on contractual basis only and no provision has
been made therein to consider the claims of the
petitioners taking into account their past
service.
It is urged that in the process many
juniors to the petitioners have been appointed
while the petitioners have been ignored.
As prayed for by learned counsel for the
respondent Corporation, put up among zero cases in
the main list on 28.2.2011 to enable him to file
counter affidavit.
VPS ( Ramesh Kumar Datta, J. )