High Court Patna High Court - Orders

Sanjay Kumar &Amp; Ors vs The State Of Bihar &Amp; Ors on 28 June, 2010

Patna High Court – Orders
Sanjay Kumar &Amp; Ors vs The State Of Bihar &Amp; Ors on 28 June, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.666 of 2010
                         SANJAY KUMAR & ORS
                                Versus
                       THE STATE OF BIHAR & ORS
                               -----------

02/ 28.06.2010 Petitioners’ grievance is that despite their

selection for appointment in the Education Department,

on the basis of advertisement published on 17.1.2004,

the District Education Officer, Nawada is not issuing

any appointment letters in their favour, while other

persons, who were selected and allotted for their

appointment for other departments, have already been

appointed. It has also been submitted by the petitioners

that in this regard the District Magistrate -cum-

Collector, Nawada and other superior officials have also

directed the District Education Officer to take immediate

steps for issuance of appointment letter but for the

reasons best known, till date nothing has been done.

Counsel appearing for the State is directed to

seek instruction and file counter affidavit on behalf of

respondent no.7. It is expected that in the counter

affidavit respondent no. 7 will make a statement

regarding issuance of appointment letters in favour of
-2-

the selected candidates.

Put up for admission after four weeks, retaining

its position in the same list.

DKS/                                    (Mridula Mishra, J.)