IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2039 of 2009
Baikunth Prasad Choudhary
Versus
The State Of Bihar & Ors
with
CWJC No.17152 of 2008
Lal Jha & Ors
Versus
The State Of Bihar & Ors
with
CWJC No.18270 of 2008
Ganesh Kumar
Versus
The State Of Bihar & Ors
with
CWJC No.18287 of 2008
Navin Kumar
Versus
The State Of Bihar & Ors
with
CWJC No.18288 of 2008
Anil Sharma
Versus
The State Of Bihar & Ors
with
CWJC No.18305 of 2008
Brahmanand Jha
Versus
The State Of Bihar & Ors
with
CWJC No.18312 of 2008
Jawahar Singh
Versus
The State Of Bihar & Ors
with
CWJC No.259 of 2009
Ranjit Sharma
Versus
The State Of Bihar &Ors
with
CWJC No.588 of 2009
Bipin Bihari Sharma
Versus
The State Of Bihar &Ors
with
CWJC No.606 of 2009
Narendra Kumar
Versus
The State Of Bihar &Ors
with
2
CWJC No.609 of 2009
Dinanath Jha
Versus
The State Of Bihar &Ors
with
CWJC No.698 of 2009
Ashok Kumar Singh
Versus
The State Of Bihar &Ors
with
CWJC No.2636 of 2009
Sushil Kumar Pandey
Versus
The State Of Bihar &Ors
with
CWJC No.12070 of 2008
Ram Chandra Prasad
Versus
The State Of Bihar & Ors
-----------
5. 04.07.2011 The controversy has been noticed in detail
in the order dated 4.3.2009.
Counsel for the petitioners submit that the
Jharkhand High Court on the issue has held that
there could not be loss of seniority. It is submitted
that the State of Bihar was also a party respondent
in one of the writ petitions before the High Court at
Jharkhand and has suffered the judgment.
Counsel for the State prays for time to seek
instructions on this limited issue otherwise the State
of Bihar has already filed its counter affidavit.
Counsel for the State of Jharkhand takes
the stand that loss of seniority shall visit those who
come back to the State of Jharkhand on a request
made. He however does not have instructions at the
3
moment if the judgments of the Jharkhand High
Court relied upon by the petitioners have been
suffered by the State of Jharkhand or they have been
challenged in appeal.
It is made clear that no further
adjournment shall be granted either to the State of
Bihar or to the State of Jharkhand given the nature
of the controversy.
List for final disposal at the same position
on the 26th of July, 2011.
P. Kumar ( Navin Sinha, J.)