High Court Patna High Court - Orders

Ramswarath Paswan &Amp; Ors vs State Of Bihar &Amp; Ors on 27 September, 2010

Patna High Court – Orders
Ramswarath Paswan &Amp; Ors vs State Of Bihar &Amp; Ors on 27 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   MJC No.12 of 2007
                             RAMSWARATH PASWAN & ORS
                                         Versus
                                STATE OF BIHAR & ORS
                                     -----------

2 27.09.2010 Learned counsel for the petitioner has

submitted that the seniority list prepared by the

respondent for absorption as contained in enclosure to

Annexure-A do not disclose the criteria for determining

seniority of the selected employees and prima facie

seniority appears to have been determined contrary to

stand of the respondents mentioned in paragraph 8(c) of

the Division Bench judgment which is based upon

submission of learned Additional Advocate General

No.2 for the State.

Learned counsel for the State prays for

three weeks time to seek instruction in respect of

aforesaid submission.

Put up under the same heading after three

weeks.

(Shiva Kirti Singh, J.)

(Hemant Kumar Srivastava, J.)
sk/pn
-2-