High Court Patna High Court - Orders

Jagannath Ray & Anr vs The State Of Bihar & Ors on 8 August, 2011

Patna High Court – Orders
Jagannath Ray & Anr vs The State Of Bihar & Ors on 8 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.8160 of 2009
                                    Bhola Ram & Ors
                                           Versus
                               The State Of Bihar & Ors
                                             with
                                CWJC No.8172 of 2009
                                 Jagannath Ray & Anr
                                           Versus
                               The State Of Bihar & Ors
                                         -----------

3. 08.08.2011 Learned counsel for the petitioners fairly

submit that one part of the controversy relating to

their status as Under Secretary sought to be

relegated to the lower post of Assistant no more

survives as their status as Under Secretary stands

confirmed in the final gradation list for the post of

Under Secretary.

In their rejoinder to the counter affidavit

the petitioners have raised a specific allegation of

hostile discrimination with regard to their

consideration for promotion to the next higher post

of Deputy Secretary contending that those shown

junior to them in the Gradation list of Under

Secretary have been promoted ignoring the case of

the petitioners.

Since this fact has been brought in by way

of rejoinder to the counter affidavit, let the

respondents file their counter affidavit specific to the

issue.

2

List after three weeks at the same position

for final disposal.

P. Kumar                                    ( Navin Sinha, J.)