IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4343 of 2008
SATISH KUMAR SINGH @ SATISH KUMAR, son of late
Indra Prasad Singh, resident of village + P.O.
Gariba, P.S. Kalyanpur, District East Champaran
... Petitioner
Versus
1. THE UNION OF INDIA through the Chief General
Manager, Telecom, Bihar Circle, B.S.N.L.,
Patna- 800001
2. The Chief General Manager Telecom, Bihar
Circle, B.S.N.L., Patna- 800001
3. The Assistant Director Telecom (Recruitment),
Bihar Circle, B.S.M.L., Patna- 800001
4. The Telecom District Manager, B.S.N.L.,
Motihari, District East Champaran
5. The Divisional Engineer (A & P), B.S.N.L.,
Motihari, District East Champaran
6. The Welfare Officer, B.S.N.L., Motihari,
District East Champaran
... Respondents
-----------
2. 20.4.2011 Heard counsel for the parties.
Mr. Umakant Shukla, learned counsel
for the petitioner, taking into
consideration the preliminary objection
raised by the learned counsel appearing on
behalf of the respondents that the
petitioner in the first instance for
redressal of his grievance has to move the
Central Administrative Tribunal in view of
the notification of the Government of India
dated 31st October, 2008 notifying Bharat
Sanchar Nigam Limited (B.S.N.L.) also to be
covered under section 14 of the
Administrative Tribunal Act, 1985 would seek
leave of this Court to withdraw this
2
application in order to enable the
petitioner to approach the Central
Administrative Tribunal, Patna Bench.
This application is, accordingly,
permitted to be withdrawn with the
aforementioned liberty.
(Mihir Kumar Jha,J.)
Surendra/