IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.446 of 2009
CHANDAN KUMAR
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.985 of 2010
RAJIV RANJAN & ORS
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.1049 of 2010
RAM PRAVESH SINGH
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.1220 of 2010
ARUN KUMAR SINHA & ORS
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.1582 of 2010
TUNTUN MISHRA
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.14662 of 2010
RAJAN KUMAR & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
5 07.04.2011 Learned counsel for the petitioner
submits that during the pendency of first
writ application, namely, CWJC No. 446 of
2009, one letter was issued from the
Finance Department on 03.08.2010 which
comes in the way of petitioners in
consideration of their cases for grant of
pay-scale of Senior Accounts Clerks. He
submits that the said letter has been
issued after this Court passed orders in
2
different matters. Therefore, this
petitioner has filed this interlocutory
application bearing I.A. No.7725 of 2010
for grant of liberty to the petitioner to
amend the prayer and challenge the said
letter of the Finance Department in the
writ application also.
In the circumstances, the
interlocutory application is allowed.
Petitioner of CWJC No. 446 of 2009 is given
liberty to challenge the aforesaid letter
of the Finance Department, Government of
Bihar dated 03.08.2010.
Learned counsel for the respondents
prays for and is granted four weeks time to
file counter affidavit in view of new
challenge of petitioner to the letter of
the Finance Department.
List these matters for admission
after four weeks.
(J. N. Singh, J.)
BT