High Court Patna High Court - Orders

Balmiki Prasad Singh vs The State Of Bihar &Amp; Ors on 18 November, 2010

Patna High Court – Orders
Balmiki Prasad Singh vs The State Of Bihar &Amp; Ors on 18 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.8601 of 2006
                              BALMIKI PRASAD SINGH
                                     Versus
                            THE STATE OF BIHAR & ORS
                                  -----------

2 18.11.2010 None for the petitioner. Learned counsel for the

State and Bihar State Construction Corporation are present.

The reason why the petitioner is not entitled to

claim seniority in the State Government since he was initially an

appointee under the Corporation. The seniority will be reckoned

when he joined the State government and not the Corporation.

Be that as it may, this writ application is dismissed

for non-prosecution.

RPS                              (Ajay Kumar Tripathi,J.)