High Court Patna High Court - Orders

Krishna Mohan Jha vs The State Of Bihar &Amp; Ors on 29 November, 2010

Patna High Court – Orders
Krishna Mohan Jha vs The State Of Bihar &Amp; Ors on 29 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   MJC No.1840 of 2009
                                  KRISHNA MOHAN JHA
                                           Versus
                               THE STATE OF BIHAR & ORS
                                         -----------

6 29-11-2010 Learned counsel for the State submits that for

complying with the order of Division Bench contained in

annexure-1,ordere granting pay protection to the

petitioner has been passed by the authorities concerned

but now the matter is under reconsideration on account

of some mistake detected in the order. He prays for three

weeks time to pace before this court the final decision

taken by the authorities, if any.

On the other hand learned counsel for the

petitioner submits that annexure-A to the earlier show

cause filed on behalf of District Superintendent of

Education, Darbhanga shows that petitioner’s claim for

Matric Trained scale has been rejected. He prays that, if

so advised, the petitioner may challenge that decision on

merits.

Considering the prayer made on behalf of the

State, let this matter be listed under the same heading
2

after three weeks for passing final orders.



                               (Shiva Kirti Singh, J.)


BKS/-                          (Dr. Ravi Ranjan, J.)