High Court Patna High Court - Orders

The State Of Bihar &Amp; Ors vs Ganesh Tanti @ Ganesh Pd.Tanti on 10 July, 2008

Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Ganesh Tanti @ Ganesh Pd.Tanti on 10 July, 2008
     IN THE HIGH COURT OF JUDICATURE AT PATNA
                   LPA No.512 of 2008
              THE STATE OF BIHAR & ORS
                        Versus
          GANESH TANTI @ GANESH PD.TANTI
                       -----------

For the appellants: Mr. R.S.Singh, JC to AAG 8
For the respondents: None

PRESENT

Hon’ble the Chief Justice
And
Hon’ble Mr. Justice Ghanshyam Prasad

Dated, the 10th July, 2008

This appeal suffers from delay of 175 days. For

condonation thereof an application (IA. No.3950 of 2008) has

been made.

2. Even if we condone the delay for the cause shown in

the application, we are of the considered view that the appeal is

devoid of any substance and, thus, the appeal does not deserve

to be admitted.

3. We find ourselves in agreement with the view of the

Single Judge that the order of reversion does not set out any

reason. That the original petitioner had worked to the post of

Class – IV for many years is not in dispute.

4. Being in concurrence with the view of the Single

Judge, we do not deem it necessary to indicate detailed
2

reasons.

5. The letters patent appeal is dismissed.

6. This disposes of IA. No.3950 of 2008 as well.

R.M. Lodha, CJ.

Ghanshyam Prasad, J.

Neyaz/