High Court Patna High Court - Orders

Ram Chandra Mandal vs The State Of Bihar & Ors on 23 June, 2011

Patna High Court – Orders
Ram Chandra Mandal vs The State Of Bihar & Ors on 23 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.643 of 2009
                                  Ram Chandra Mandal
                                            Versus
                                The State Of Bihar & Ors
                                         -----------

02. 23.06.2011 Heard learned counsel for the petitioner and

the State as well as the Counsel, representing the L.

N. Mithila University, Darbhanga.

Petitioner claims to be working occasionally

as Daily Wage Employee on the post of Peon in

Sanjay Gandhi Sukhadeo Mahto Ramchandra Nirmali

Neba Janta College, Khajedih, Madhubani, since

1982. Presently, he is not working even as Daily

Wager. There is nothing to show that he

continuously worked on the past since 1982, so that

even he could have claimed for his regular

appointment on the post.

Considering the facts and circumstances of

the case, I do not find any merit in this application.

Accordingly, it is dismissed.

SKM                                     (Mridula Mishra, J.)