High Court Patna High Court - Orders

Kaushal Kishore & Ors. vs State Of Bihar & Ors. on 22 June, 2011

Patna High Court – Orders
Kaushal Kishore & Ors. vs State Of Bihar & Ors. on 22 June, 2011

IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.733 of 2010
KAUSHAL KISHORE & Ors.

Versus
STATE OF BIHAR &Ors.

with
MJC No.1009 of 2010
DEVENDRA PRASAD SINGH &Ors.

Versus
THE STATE OF BIHAR &Ors.

with
MJC No.1452 of 2010
RAMANUJ SINGH
Versus
THE STATE OF BIHAR & Ors.

with
MJC No.765 of 2011
SUDHA KUMARI .

Versus
THE STATE OF BIHAR & ORS .

8. 22.06.2011 The Director, Primary Education is present in

Court and on his instruction, Mr. Partha Sarthy, learned

counsel for the State, submits that the gradation list of

members of LSS needs to be revised and upgraded for

effecting promotion to fill up about 350 posts in SES so as

to grant benefit of promotion to the eligible members of LSS

against 50% of posts in SES, the quota available to them as

per law. He has fairly submitted that the entire process will

be expedited and concluded within three months from today.

He has further submitted on instruction that 41 members of

LSS promoted vide order dated 25.05.2011 shall be posted

on the promoted posts within one week from today. In

respect of one of the petitioners Sudha Kumari, it has been

submitted that verification of the documents is taking some

time but her case is likely to be examined and decision in
2

respect of her promotion is expected to be taken within one

month.

In the light of aforesaid stand on behalf of the

State we direct the opposite parties and the concerned

authorities to abide by the aforesaid stand and do the

needful within the time indicated above.

All these matters shall be listed under the same

heading after three months.

( Shiva Kirti Singh, J.)

(V. Nath, J.)

Nitesh