High Court Patna High Court - Orders

Asharfi Prasad Yadav vs The State Of Bihar &Amp; Ors on 25 October, 2010

Patna High Court – Orders
Asharfi Prasad Yadav vs The State Of Bihar &Amp; Ors on 25 October, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.1762 of 2010
                          ASHARFI PRASAD YADAV
                                  Versus
                         THE STATE OF BIHAR & ORS
                                 -----------

02 25.10.2010 The petitioner superannuated as Assistant Teacher on

31.10.2005. He has filed this writ application claiming retirement

benefit and other service related pecuniary benefits treating his

appointment as regular appointment with effect from 16.10.1973

instead of 1.07.1974 in the matric trained pay scale. Petitioner claims

that in similar facts and circumstances several others have been

granted benefit by this Court.

Let learned counsel for the State seek instruction in the

matter and file a comprehensive counter affidavit so that the matter

may be disposed of at the stage of admission itself.

Put up this case “For Admission” on 15th November,

2010.

Pendency of this writ application will not come in way

of respondents in granting such benefit as they may deem fit a proper.

     Trivedi/                            (Navaniti Prasad Singh, J.)