IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14532 of 2011
Pramod Kumar Mandal
Versus
The State of Bihar & Ors
-----------
2. 7.9.2011 Learned counsel for the petitioner submits that the
District Education Officer ought not to have passed the
impugned order dated 16.8.2011 without obtaining the
order of the Director, Primary Education transferring the
petitioner as Assistant Teacher from one school to another
in view of Rule 3(c) of Bihar State Nationalised
Elementary School Teachers (Transfer) Rules, 2006 as
amended in 2009. It is submitted that it is evident from the
impugned order that the same has been passed only on the
direction of the District Magistrate and not the Director of
Primary Education.
Put up among top 20 cases in the main list on 12th
October, 2011.
In the meantime, there shall be stay of the impugned
order dated 16.8.2011 passed by the District Education
Officer, Katihar.
(Ramesh Kumar Datta,J.)
Spal/