IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.11323 of 2005
Bishundeo Tanti
Versus
The State Of Bihar & Ors
----------------------------------
4 09/09/2011 Let this matter come up in the same position
after four weeks when both the petitioner and learned
counsel for the State of Jharkhand must supplement the
writ application or the counter affidavit bringing on
record the seniority position of the petitioner and the
factum as to how many persons over and above the
petitioner have been granted promotion on the post of
Executive Engineer and what will be the fall out upon the
seniors, if at all direction for granting benefit of
promotion from the year 1997 is given to the petitioner,
as has been prayed for.
AMIN/ (Ajay Kumar Tripathi, J.)