IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.5894 of 2007
====================================================
MD.ABU RAZA HASHMI, SON OF LATE MEHDI HASAN, RESIDENT
OF VILLAGE- BAHAPUR, P.S. BAKHTIYARPUR, DISTRICT, PATNA, AT PRESENT
RESIDING AT MOHALLA DARGAH SHAH ARZAN, P.S. SULTANGANJ, DISTT. PATNA :-
-PETITIONER.
Versus
1. THE STATE OF BIHAR
2. THE SECRETARY, ROAD CONSTRUCTION DEPARTMENT,
VISHESHRAIYA BHAWAN, GOVT. OF BIHAR, PATNA.
3. THE DEPUTY SECRETARY ROAD CONSTRUCTION
DEPARTMENT, VISHESHRAIYA BHAWAN, GOVT. OF BIHAR,
PATNA.
4. THE ENGINEER-IN-CHIEF, ROAD CONSTRUCTION
DEPARTMENT, GOVT. OF BIHAR, PATNA.
5. THE CHIEF ENGINEER N.H.ROAD CONSTRUCTION
DEPARTMENT, VISHWESHARAIYA BHAWAN, GOVT. OF BIHAR,
PATNA.
6. THE SUPERINTENDENTING ENGINEER,, N.H. WORK CIRCLE
GOVT. OF BIHAR, PATNA.
7. THE EXECUTIVE ENGINEER, N.H. DIVISION,
GULZARBAGH, PATNA.
8. THE SECRETARY, PERSONNEL & ADMINISTRATIVE
DEPARTMENT, GOVT. OF BIHAR, PATNA.
9. CHIEF SECRETARY, GOVT OF BIHAR, PATNA.
====================================================
16. 07.07.2011. A.A.G.-I states that in compliance of
the order of the High Court dated 11.03.2011
passed in the instant case services of the
petitioner has been regularized in the regular
establishment with effect from the date of
issue of the order under Memo No. 7601
dated 05.07.2011 but the said order is
subject to the result of L.P.A.No. 729 of 2011
which has been filed against the aforesaid
order dated 11.3.2011. Counsel for the
2
petitioner, however, submitted that in
compliance of the order dated 11.3.2011
services of the petitioner should have been
regularized with effect from 01.05.1991.
Aforesaid aspect of the matter, in my
view, petitioner should highlight during
hearing of L.P.A.No. 729 of 2011 and with
this observation the writ petition is disposed
of.
(V.N.Sinha,J.)
P.K.P.