High Court Patna High Court - Orders

Indu Kumar Poddar vs The State Of Bihar &Amp; Ors on 14 July, 2008

Patna High Court – Orders
Indu Kumar Poddar vs The State Of Bihar &Amp; Ors on 14 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.1625 of 2006
                                  INDU KUMAR PODDAR
                                           Versus
                               THE STATE OF BIHAR & ORS
                                         -----------

3. 14.07.2008 Heard learned counsel for the petitioner and the State.

That the petitioner had been appointed on contract basis and

that his appointment may have been terminated prematurely, whether

under the conditions of the appointment or illegally, as the petitioner

claims, are all academic issues in view of the fact that the tenure of the

contractual appointment which is the subject matter of controversy has

itself expired on 31.3.2006 when the petitioner came to this Court in

February, 2006.

This Court is not persuaded to decide the academic issues.

The application is, therefore, disposed off with observation that if the

petitioner applies in pursuance to any fresh requisition, his application

shall be considered duly in accordance with law.

     AKS/                                           (Navin Sinha, J.)