High Court Patna High Court - Orders

Rakesh Ojha vs The State Of Bihar &Amp; Ors on 14 March, 2011

Patna High Court – Orders
Rakesh Ojha vs The State Of Bihar &Amp; Ors on 14 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.11078 of 2010
                   1. RAKESH OJHA S/O SRI NAGENDRA OJHA R/O VILL BARHIYA,
                   P.S.ZIRADEI, DISTT-SIWAN--------------PETITIONER
                                  Versus
                   1. THE STATE OF BIHAR
                   2. THE DISTRICT MAGISTRATE   SIWAN, DISTT-SIWAN
                   3. THE DISTRICT EDUCATION OFFICER SIWAN, DISTT-SIWAN
                   4. THE ZILAADHYAKSHA, ZILA PARISHAD SIWAN, DISTT-SIWAN
                   5. THE SELECTION COMMITTEE THROUGH THE ZILAADHYAKSHA SIWAN,
                   DISTT-SIWAN----------------RESPONDENTS
                                 -----------

2 14.3.2011 Heard learned counsel for the parties.

Based on the pleadings and the materials brought

on record the present writ application is disposed of with a

direction on the District Education Officer, i.e. respondent no. 3

that he must respond to the District Teachers Employment

Appellate Authority Siwan after conducting an enquiry as

demanded in the letter dated 20th May, 2010 which is annexure-6

to the writ application. The Court expects that the District

Education Officer would respond to the District Teachers

Employment Appellate Authority within a period of three months

from the date of production or communication of a copy of this

order. If such a report is received by the appellate authority

appropriate adjudication will be made.

This writ application is disposed of with the above

direction.

RPS                             (Ajay Kumar Tripathi,J.)