IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.34 of 2010
1. Sanjeev Kumar Srivastav Alias Sanjiv Kumar Srivastav
S/O Sri Raj Nandan Prasad R/O Vill.- Kanhauli, P.O.-
Ramna, P.S.- Mithanpura, Distt.- Muzaffarpur
Versus
1. The State Of Bihar
2. The Committee Of Three Secretaries, Headed By Principal
Secretary, Personnel And Administrative Reforms
Department, Govt. Of Bihar, Patna
3. The Principal Secretary, Personnel And Administrative
Reforms Department, Govt. Of Bihar, Patna
4. The Principal Secretary, Science And Technology
Department, Govt. Of Bihar, Patna
5. The Director, Science And Technology Department, Govt.
Of Bihar, Patna
6. The Deputy Secretary, Personnel And Administrative
Reforms Department, Govt. Of Bihar, Patna
7. The Principal, Muzaffarpur Institute Of Technology,
Muzaffarpur
3/ 19/08/2011
Heard learned counsel for the petitioner and
the State.
The petitioner is aggrieved by the order dated
13.5.2008 passed by the three man committee rejecting
his claim for regularization.
It is submitted that the petitioner was
appointed as a Laboratory Assistant( Instructor) at the
Muzaffarpur Institute of Technology on 5.1.2001 on
daily wage/contract, as mentioned in a communication
dated 30.8.2004. He approached the authorities for
regularization and aggrieved he filed C.W.J.C.
No.4508/05 which came to be referred to a three man
committee. The Committee after consideration rejected
2
his claim. Similar claims by Pramod Kumar were also
rejected in like manner questioned afresh in C.W.J.C.
No.15412/09 when it was referred to a one man
committee appointed by the Division Bench. The
subsequent committee disposed of that representation.
Learned counsel for the petitioner submits that the
petitioner may be permitted to withdraw the application
to enable him to represent before the authorities for
parity in treatment with that of the case of Pramod
Kumar by the one man committee.
The writ application is dismissed as
withdrawn with the liberty as aforesaid.
KC ( Navin Sinha, J.)