IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7094 of 2010
DR.DEVENDRA KUMAR & ORS
Versus
THE STATE OF BIHAR & ORS
WITH
CWJC No.8192 of 2010
DR.AJOY KUMAR
Versus
THE STATE OF BIHAR & ORS
WITH
CWJC No.8193 of 2010
SUSHIL KUMAR OJHA
Versus
THE STATE OF BIHAR & ORS
-----------
02 19.08.2010 The writ petitioners are employees of the Magadh
University. It appears that they were originally appointed as
Laboratory Technicians then promoted as Demonstrators. By
virtue of the directions issued by the Human Resources
Department, Government of Bihar, Patna it is being said that they
would be treated as teachers and no payment would be made to
them. Similar issues are there in several writ petitions including
C.W.J.C. No.4846 of 2010, which is pending admission, in which
interim orders have been issued.
Consistently following with the same, I direct that the
orders of the State Government in the Department of Human
Resources Development to the above effect, as contained in
Annexures-10 to 16 except Annexure-11, shall remain in
abeyance, till further orders of this Court. Petitioners would be
-2-
entitled to be paid accordingly to their earlier pay scale.
Learned counsel for the State and the University upon
instructions being taken would be at liberty to file application for
vacating stay if so advised.
Put up these cases “for admission” as a zero item on
13th September, 2010.
Trivedi (Navaniti Prasad Singh, J.)