IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19762 of 2011
1. Shankar Dayal Singh son of late Sudama Singh resident of Jaipur,
P.O. Baikunthpur, Buxar
2. Shailendra Kumar Singh son of Late Ram Kripal Singh, resident of
Husena Bangra, P.O. Ansar (Chainpur), Siwan
...Petitioner
Versus
1. The Bihar State Pharmaceutical and Chemical Development
Corporation Ltd. Maurya Lok complex "A" 5 th Floor, New Dak
Bunglow Road, Patna through its Chairman.
2. The Managing Director, Bihar State Pharmaceutical and Chemical
Development Corporation Ltd. Maurya Lok complex "A" 5 th Floor,
New Dak Bunglow Road, Patna
...Respondents
For the petitioner :Mr. S. K. Ranjan
For the Corporation :Mr.Bipin Bihari Singh
-----------
02. 15.11.2011 Heard learned counsel for the petitioners.
Petitioners seeks appropriate direction upon the
authorities of the Respondent-Bihar State Pharmaceutical and
Chemical Development Corporation (for short „the
Corporation‟) for granting them permanence in service as
similarly placed employees have been considered and granted
the aforesaid privilege/status. Learned counsel submits that
matter may be disposed of in the terms in which CWJC No.
20832 of 2010 (Madan Mohan Jha vs. Bihar State
Pharmaceutical and Chemical Development Corporation Ltd)
and another analogous matter was/were disposed of by order
dated 30.6.2011 (Annexure-7).
Mr. Singh, learned counsel for the Respondent-
Corporation does not object to the aforesaid stand taken by the
petitioner.
Regard being had to the agreement at Bar, the
present application is also disposed of in the terms in which
2
CWJC No. 20832 of 2010 and another analogous matter
was/were disposed of.
Let it be recorded that this Court has not gone into
the merit of the claim raised in the application.
( Kishore K. Mandal )
hr