High Court Patna High Court - Orders

Sri Ram Kumar & Anr vs The State Of Bihar & Ors on 21 July, 2011

Patna High Court – Orders
Sri Ram Kumar & Anr vs The State Of Bihar & Ors on 21 July, 2011
                     Patna High Court LPA No.661 of 2011 (5) dt.21-07-2011




                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                                Letters Patent Appeal No.661 of 2011


             Sri Ram Kumar & Anr
                                                                         .... ....   Appellant/s
                                                  Versus
             The State Of Bihar & Ors
                                                                        .... .... Respondent/s
                                               -------------

5 21-07-2011 After hearing the parties on I.A. no. 4338/2011

through which the private respondents have prayed for

vacating the order of stay passed on 11-5-2011, we are of the

view that it would be necessary for learned counsel for the

State to obtain instructions from the concerned Block

Development Officer as to on what date the order for removal

of the appellants was served upon them, if at all, and till what

date they have worked in the concerned schools. If the claim

of private respondents that they have joined their post on

11-5-2011 requires enquiry and report, such enquiry be also

held and report should be submitted to this court. For that

purpose, threw weeks time is granted to learned counsel for

the State.

As agreed by the parties, let the I.A. be considered at

the stage of admission for which the case should be listed for

admission after three weeks among first ten cases.
Patna High Court LPA No.661 of 2011 (5) dt.21-07-2011

The parties shall have to wait for our further orders to

be passed on the next date.




                                           (Shiva Kirti Singh, J)


Bimalanshu Kumar                            (Shivaji Pandey, J)
Singh/-