High Court Patna High Court - Orders

Girija Sharma vs The State Of Bihar & Ors on 26 September, 2011

Patna High Court – Orders
Girija Sharma vs The State Of Bihar & Ors on 26 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Civil Writ Jurisdiction Case No.3872 of 2007
                    Girija Sharma, S/o Late Prasidh Sharma, Resident of
                    village- Parsurampur, P.O.+ P.S. Prasi, Distt.- Jehanabad
                                                       ...             ...    Petitioner
                                               Versus
                    1. The State Of Bihar
                    2. The      Commissioner        cum Secretary,         Labour
                        Employment and Training Dept. Bihar, Patna
                    3. The Distt. Magistrate, Patna, Bihar
                    4. The Deputy Development Commissioner, Patna
                    5. The Najarat Deputy Collector, Patna
                    6. The Block Development Officer, Paliganj, Patna
                    7. The S.D.O., Patna City, Patna            ...     Respondents
                                  ----------------------------------

02/ 26.09.2011 Heard learned counsel for the petitioner

and the State.

2. Petitioner was appointed under Bihar

Unemployment Token Allowance Scheme, 1981-82

to serve as Class IV employee in the Patna

Collectorate under order bearing Memo No. 22 dated

8.2.1982, Annexure-1. His appointment continued

until the closure of the aforesaid scheme in the year

2005-06.

3. From the counter affidavit, it appears

that those who were appointed with the petitioner

would be adjusted against the vacant post.

4. Counsel for the petitioner states that

petitioner has not been adjusted so far and in this
2

connection, he has filed representation dated

29.7.2005, Annexure-4, which is addressed to the

District Magistrate, Patna.

5. Let the District Magistrate, Patna

consider the representation of the petitioner dated

29.7.2005, Annexure-4 in accordance with law as

early as possible, in any case within two months from

the date of receipt/ production of a copy of this order

before the District Magistrate, Patna.

6. The writ petition is, accordingly,

disposed of.

Arjun/                                      ( V. N. Sinha, J.)