IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8167 of 2005
SHYAM DEO PANDEY
Versus
THE STATE OF BIHAR & ORS
-----------
4 27/08/2010 It is a clear case of apathy on the part of the
respondents which has generated yet another litigation.
Petitioner who is stated to be a daily wager is an
applicant on the basis of advertisement dated 27.06.2002
as contained in annexure-1. This advertisement was for
making regular appointment in the district but his
grievance is that till date no exercise has been carried out
in furtherance to the said advertisement.
Since no counter affidavit has been filed, the
Court is not wiser on this issue. Five years is a long time
for this writ to be pending for adjudication on this simple
issue.
Let an affidavit be filed on behalf of the State
within two weeks.
Matter will come up in top ten cases after two
weeks.
If the affidavit is not filed by the next date, the
District Magistrate, Lakhisarai will pay a sum of
-2-
Rs.2000/- (Two thousand) from his own pocket to the
petitioner as cost.
AMIN/ (Ajay Kumar Tripathi, J.)