IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1872 of 2011
MD.ISMAIL RAJAK@MD.ISMAIL S/O LATE MD. JAAN, R/O
VILL-PHULWARISHARIF, P.S. PHULWARI DIST-PATNA.
- Petitioner
Versus
1. THE UNION OF INDIA THROUGH THE SECRETARY,
MINISTRY OF FINANCE DELHI.
2. MANAGER, RESERVE BANK OF INDIA BRANCH OFFICE,
PATNA, BIHAR OFFICE, NEAR GANDHI MAIDAN, PATNA.
3. THE SECRETARY, MINISTRY OF LABOUR, GOVT. OF INDIA,
NEW DELHI.
4. DISTRICT MAGISTRATE, PATNA.
- RESPONDENTS.
-----------
03 29.06.2011 Heard learned counsel for the petitioner, respondent State and
Union of India.
Petitioner prays for setting aside the order of retrenchment
which was made in the year 1988. At least on 02 occasions he approached
this Court seeking relief against the said order which was/were considered
and dismissed as would appear from order dated 22.12.1995 (Annexure-4)
and order dated 23.03.1999 contained in Annexure-5. The application has
no merit.
It is, accordingly, dismissed.
( Kishore K. Mandal, J. )
Sym