High Court Patna High Court - Orders

Dharmdeo Rai vs The State Of Bihar &Amp; Ors on 18 March, 2011

Patna High Court – Orders
Dharmdeo Rai vs The State Of Bihar &Amp; Ors on 18 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No. 2334 of 2005
                                     DHARMDEO RAI
                                           Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

05. 18.03.2011 Heard learned counsel for the petitioner and

the counsel appearing for the State.

Petitioner has been confirmed on the post of

ASI with effect from 01.01.1979 and on the post of

SI with effect from 12.09.1986.

Petitioner’s prayer is for a direction to the

Respondent to promote him on the post of ASI and

SI with effect from 01.03.1975 and 30.01.1980 in

stead of 01.01.1979 and 12.09.1986.

Counsel appearing for the State is directed

to seek instruction and file Counter Affidavit, for

which four weeks’ time is allowed.

Put up this matter for Admission on 25th of

April, 2011, retaining its position.

SKM                                   (Mridula Mishra, J.)