High Court Patna High Court - Orders

Awantika Devi vs The State Of Bihar &Amp; Ors on 16 August, 2010

Patna High Court – Orders
Awantika Devi vs The State Of Bihar &Amp; Ors on 16 August, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.2365 of 2010
                             AWANTIKA DEVI
                                 Versus
                        THE STATE OF BIHAR & ORS
                                -----------

02. 16.08.2010 None for the petitioner.

Learned counsel for the State points out

from Annexure-5 that after the person above the

petitioner in the merit panel had been appointed, her

services were terminated. He submits that the vacancy

stood exhausted after appointment. Any fresh

appointment had to be by fresh advertisement only as

directed.

The application is dismissed.

      P.K.                                    (Navin Sinha, J.)