IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18869 of 2010
KAILASH KUMAR RAI, SON OF LATE JAGDISH RAI, AT P.O. & P.S.
MANIHARI, DISTRICT KATIHAR, AT PRESENT POSTED AS POND &
FERRY ASSISTANT, ZILA PARISHAD, KATIHAR-------------------PETITIONER
Versus
1.THE ZILA PARISHAD,KATIHAR THROUGH ITS CHAIRMAN
2.THE D.D.C-CUM-CHIEF EXECUTIVE OFFICER, ZILA PARISHAD,
KATIHAR
3.THE STATE OF BIHAR
4.THE DIRECTOR, PANCHYATI RAJ, BIHAR, PATNA----------RESPONDENTS
-----------
5. 01.4.2011 Learned counsel for the petitioner seeks permission to
withdraw the writ application with liberty to approach the
authorities of the respondent Zila Parishad, Katihar for redressal
of his grievance regarding his appointment by promotion from
Class IV to Class III post in terms of the Bihar Panchayat Samiti
and Zila Parishad(Condition of Service) Rules, 1964.
The writ application is, accordingly, permitted to be
withdrawn with the aforesaid liberty.
In case the petitioner files his representation before the
authorities of the Zila Parishad, the same shall be considered
and disposed of expeditiously, preferably within a period of four
months from the date of filing of the representation, in
accordance with the Rules, keeping in view that the petitioner
has already functioned on a Class III post for nearly 23 years.
(Ramesh Kumar Datta,J.)
Spal/