High Court Patna High Court - Orders

Rakesh Mohan vs The State Of Bihar & Ors on 20 June, 2011

Patna High Court – Orders
Rakesh Mohan vs The State Of Bihar & Ors on 20 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 LPA No.643 of 2006
                                  RAKESH MOHAN .
                                        Versus
                           THE STATE OF BIHAR & ORS .
                                          with
                                 LPA No.619 of 2006
                               SURENDRA KUNWAR .
                                        Versus
                           THE STATE OF BIHAR & ORS .
                                          with
                                 LPA No.638 of 2006
                              RAVI SHANKAR KUMAR .
                                        Versus
                           THE STATE OF BIHAR & ORS .
                                          with
                                 LPA No.627 of 2006
                               PRATIMA DEVI & ORS .
                                        Versus
                           THE STATE OF BIHAR & ORS .
                                          with
                                 LPA No.618 of 2006
                                ANIL KUMAR SINGH .
                                        Versus
                           THE STATE OF BIHAR & ORS .
                                          with
                                 LPA No.714 of 2007
                             SANJEEV KUMAR SINGH .
                                        Versus
                           THE STATE OF BIHAR & ORS .
                                      -----------

13 20.6.2011 These matters relate to termination of services of the

appellants.

It has been contended on behalf of the appellants that

similar matters have been allowed by a Division Bench of this

Court in L.P.A. Nos. 619, 638, 643, 627, 618 of 2006 and 714 of

2007 and the Apex Court in Civil Appeal Nos. 2124, 2125, 2126,

2127, 2128 and 2129 of 2011 had also dismissed the appeals filed

by the State of Bihar.

In view of above, we are of the opinion that these
2

L.P.As have to be allowed in terms of the orders passed in the

aforesaid L.P.As. as well as Civil Appeals as matters have become

final before the Apex Court.

In that view of the matter, these L.P.As are allowed.



                                                  ( T. Meena Kumari, J.)



Abhay Kumar                                        (Akhilesh Chandra, J.)