High Court Patna High Court - Orders

Jai Shankar Jha vs The State Of Bihar &Amp; Ors on 1 October, 2010

Patna High Court – Orders
Jai Shankar Jha vs The State Of Bihar &Amp; Ors on 1 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.10779 of 2009
                               JAI SHANKAR JHA
                                    Versus
                           THE STATE OF BIHAR & ORS
                                 -----------

3. 1.10.2010 Petitioner’s application for

compassionate appointment is pending since

2004. It is submitted that although

recommendation has been made for his

appointment on Class-III post, because of ban

by the State Government, no appointment is

being made on Class-III post.

In the circumstances, learned counsel

for the State submits that if the petitioner

agrees, he may be offered Class-IV post.

In the circumstances, this writ

application is adjourned for one month to

enable the respondents to issue offer letter

to the petitioner for his appointment on a

Class-IV post within two weeks from today.

Petitioner will respond to the same within

two weeks thereafter. On the next date,

parties will inform this Court with regard to

the further developments in respect of

appointment of petitioner on Class-IV post.

Put up after one month.

Prakash/Pradeep (J. N. Singh, J.)