High Court Patna High Court - Orders

Md.Nafis Alam vs The State Of Bihar &Amp; Ors on 27 October, 2010

Patna High Court – Orders
Md.Nafis Alam vs The State Of Bihar &Amp; Ors on 27 October, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           MJC No.1901 of 2009
                            MD.NAFIS ALAM .
                                 Versus
                       THE STATE OF BIHAR & ORS .
                                -----------

03. 27.10.2010 Heard learned counsel for the petitioner.

Show cause has been filed on behalf of

opposite parties.

Learned counsel for the State from

Annexure-A to the show cause dated 6.4.2010 states

that the petitioner has been appointed.

Learned counsel for the petitioner submits

that the order of appointment is silent on the aspect of

his seniority as directed by the Writ Court.

The Writ Court had directed that the

petitioner shall be deemed to have been appointed

from the date that the appointment was wrongly

denied for purposes of seniority. The date is explicit.

His seniority has to be reckoned from the date that

appointment was denied. It would have been better, if

the opposite parties had passed a transparent and

clear order instead of leaving omissions. In any event

the omission is fulfilled by the order of the Writ Court

itself.

The contempt proceedings stand disposed.

        P.K.                                                ( Navin Sinha, J.)