High Court Patna High Court - Orders

Chandan Kumar vs The State Of Bihar &Amp; Ors on 7 April, 2011

Patna High Court – Orders
Chandan Kumar vs The State Of Bihar &Amp; Ors on 7 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.446 of 2009
                              CHANDAN KUMAR
                                  Versus
                         THE STATE OF BIHAR & ORS
                                   With
                           CWJC No.985 of 2010
                            RAJIV RANJAN & ORS
                                  Versus
                         THE STATE OF BIHAR & ORS
                                   With
                          CWJC No.1049 of 2010
                            RAM PRAVESH SINGH
                                  Versus
                         THE STATE OF BIHAR & ORS
                                   With
                          CWJC No.1220 of 2010
                          ARUN KUMAR SINHA & ORS
                                  Versus
                         THE STATE OF BIHAR & ORS
                                   With
                          CWJC No.1582 of 2010
                              TUNTUN MISHRA
                                  Versus
                         THE STATE OF BIHAR & ORS
                                   With
                          CWJC No.14662 of 2010
                            RAJAN KUMAR & ORS
                                  Versus
                         THE STATE OF BIHAR & ORS
                               -----------

5 07.04.2011 Learned counsel for the petitioner

submits that during the pendency of first

writ application, namely, CWJC No. 446 of

2009, one letter was issued from the

Finance Department on 03.08.2010 which

comes in the way of petitioners in

consideration of their cases for grant of

pay-scale of Senior Accounts Clerks. He

submits that the said letter has been

issued after this Court passed orders in
2

different matters. Therefore, this

petitioner has filed this interlocutory

application bearing I.A. No.7725 of 2010

for grant of liberty to the petitioner to

amend the prayer and challenge the said

letter of the Finance Department in the

writ application also.

              In        the        circumstances,              the

     interlocutory          application         is      allowed.

Petitioner of CWJC No. 446 of 2009 is given

liberty to challenge the aforesaid letter

of the Finance Department, Government of

Bihar dated 03.08.2010.

Learned counsel for the respondents

prays for and is granted four weeks time to

file counter affidavit in view of new

challenge of petitioner to the letter of

the Finance Department.

List these matters for admission

after four weeks.

(J. N. Singh, J.)
BT