High Court Patna High Court - Orders

Arun Kumar vs The State Of Bihar &Amp; Ors on 20 July, 2010

Patna High Court – Orders
Arun Kumar vs The State Of Bihar &Amp; Ors on 20 July, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.1038 of 2010
                             ARUN KUMAR
                                 Versus
                       THE STATE OF BIHAR & ORS
                               -----------

02. 20.07.2010 Heard learned counsel for the petitioner

and counsel appearing on behalf of the State.

Petitioner has made several prayers in this

writ application, which relates to grant him

promotion from Class II to Class I Cadre, to promote

him as junior selection grade w.e.f. 27.10.1991 and

the benefit of ACP w.e.f. 14.09.2007.

He has alleged discrimination at the

instance of the respondent as juniors to him have

already been allowed promotion and benefits of

reliefs for which this writ application has been filed

by the petitioner.

Counsel appearing for the State is directed

to seek instruction and file Counter Affidavit.

Put up for admission after four weeks.

S.K.M.                                        (Mridula Mishra, J.)