IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8016 of 2009
RAM SANJAY SINGH
Versus
THE STATE OF BIHAR & ORS.
-----------
4. 04.04.2011 Learned counsel for the State seeks
instruction as to the status of the petitioner and his
claim for being paid University Grant Commission
scale on the post of PTI because there is nothing on
record to show that the petitioner appointment to the
post or any other post had been approved by the
State Government because such recommendation or
appointment was subject to approval by the State.
The State counsel will be well advised to
come with a clear categorical stand on the status of
the petitioner or the decision of the State in this
regard.
Four weeks time is granted.
Matter may be listed after four weeks.
Anand Kr. ( Ajay Kumar Tripathi, J.)