IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.4169 of 2010
Ram Bahadur Roy & Anr.
Versus
The State Of Bihar & Anr.
----------------------------------
with
Miscellaneous Jurisdiction Case No.4314 of 2010
Raj Kumar Pswan & Ors.
Versus
The State Of Bihar & Ors.
———————————-
with
Miscellaneous Jurisdiction Case No.5082 of 2010
Binod Kumar & Ors
Versus
The State Of Bihar & Ors.
———————————-
with
Miscellaneous Jurisdiction Case No.3913 of 2010
Sanjay Prasad Karn & Ors
Versus
The State Of Bihar & Ors
———————————-
with
Miscellaneous Jurisdiction Case No.1257 of 2011
Baidyanath Paswan & Ors
Versus
The State Of Bihar & Ors.
———————————-
3. 20/10/2011 Learned counsel for the opposite
parties, on instructions from the Collector,
Samastipur, submits that sincere steps are
being taken to comply the orders of this
Court by filling up remaining vacancies
pursuant to Advertisement No.1/06 dated
18.3.2006. He assures on instructions that
appointment shall be made against the
remaining vacancies within four weeks from
today.
2
As such, let these matters be listed
after four weeks.
The Collector will be well advised to
take into account the observations of this
Court made on 11.1.2010 in MJC No.542 of
2007 and MJC No.637 of 2007 wherein this
Court had observed that “matters are already
governed by the Circulars of the State
Government issued from time to time and
unless something not covered therein is
involved, there can be no justification for
merely buying time on the ground of
obtaining instructions/guidelines from the
State Government”.
Pradeep/ ( J. N. Singh,J.)