IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19167 of 2011
Sheo Nath Ram
Versus
The State Of Bihar & Ors
-----------
02. 16.11.2011 Matter requires consideration in light of the fact that
the petitioner is an office bearer of a registered employees` trade
union and office bearers are entitled to protection against
transfer at least once during his tenure of service. Petitioner has
categorically stated that he has never been extended this benefit
earlier because he has been elected as an officer bearer for the
first time in the year 2010.
In view of the same petitioner would not be
disturbed from his present place of posting in the meanwhile.
Counter affidavit on behalf of the State must be filed
within a week.
Matter may be listed in the same position after two
weeks.
rkp ( Ajay Kumar Tripathi, J.)