IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1095 of 2010
IN
CIVIL WRIT JURISDICTION CASE NO.489 OF 2009
WITH
INTERLOCUTORY APPLICATION NO.6048 OF 2010
AND
INTERLOCUTORY APPLICATION NO. 6047 OF 2010
==========================================
1. THE STATE OF BIHAR through the Secretary, Human
Resources Development Department, New Secretariat, Vikas
Bhawan, Patna
2. The Secretary, Department of Finance, Govt. of Bihar,
Main Secretariat, Patna
3. The Director, Higher Education, Government of Bihar,
New Secretariat, Vikas Bhawan, Patna
4. Principal Secretariat, Department of Finance, Main
Secretariat, Patna...Respondents -Appellants
Versus
1. ASHOK KUMAR MUKHERJEE, son of Late Rama
Prasad Mukherjee, resident of Mohalla Tahal Tola, PS
Phulwarisharif, town and District Patna
....Petitioner-Respondent
2. The Bihar State University (Constituent Colleges) Service
Commission, through its Chairman, Gokul Path, Boring Road,
Patna
3. The Secretary, Bihar State University (Constituent
Colleges) Service Commission, Gokul Path, Boring Road,
Patna ........Respondents -Respondents
===========================================
Appearance :
For the appellants : Mr. Satyavir Bharti
AC to AAG III
For Respondent no.1 : Mr. Kishore Kumar Thakur, Advocate
============================================
CORAM : HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE S K KATRIAR
ORAL ORDER
(Per : HONOURABLE THE CHIEF JUSTICE)
02- 21/7/2010 IA No. 6048 of 2010
And
IA No. 6047 of 2010
I A No.6048 of 2010 is filed for condonation
2
of the delay of 62 days occurred in filing Letters Patent
Appeal No.1095 of 2010. The delay is condoned.
IA No. 6048 of 2010 stands disposed of.
LPA No.1095 of 2010
Learned advocates appearing for the parties
agree that the matter at issue is not res integra. A
similar appeal being LPA No.682 of 2010 has been
dismissed by this Court on 20.4.2010 following the
order dated 9.3.2010 made in LPA No. 407 of 2010.
The present Appeal also is governed by the said orders.
For the reasons stated in the order dated 9.3.2010 made
in LPA No.407 of 2010, we dismiss this Appeal in
limine.
The interim application stands disposed of.
( R M Doshit, CJ.)
( S K Katriar,J.)
mrl