IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No 14118 of 2010
JANARDAN PRASAD SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2 08.10.2010 In this case, the principal question involved is same with
regard to shifting of date of joining of service with different effects.
Similar matters are already pending consideration before this Court in
CWJC No 10844 of 2010 and analogous cases which is pending
admission.
List this case also alongwith the said group of cases.
In the meantime, the Chancellor, the State and the
Universities concerned would file their comprehensive counter affidavits
for disposal of the matter at the stage of admission itself.
Till further orders of this Court, petitioner’s status or
remuneration, as he is receiving before impugned notifications, would not
be disturbed and would continue subject to result of this writ application.
M.E.H./ (Navaniti Prasad Singh)