IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4397 of 2011
RISHI RAJ & ANR
Versus
THE BIHAR STATE ELECTRICITY BOARD & ORS
-----------
2. 09.3.2011 The grievance of the petitioners is that they were
duly selected against 2% quota of Assistant Electrical
Engineer and Assistant Executive Engineer respectively,
which was approved on 15.12.2009 by the Chairman of the
Electricity Board also, but till now they have not been
issued formal letters of appointment.
Learned counsel for the Electricity Board is directed
to file the counter affidavit in the matter within three weeks
from today.
Put up among ‘0’ cases in the main list on 30th
March, 2011.
(Ramesh Kumar Datta,J.)
Spal/