High Court Patna High Court - Orders

Subhash Kumar Yadav vs The State Of Bihar & Ors on 7 September, 2011

Patna High Court – Orders
Subhash Kumar Yadav vs The State Of Bihar & Ors on 7 September, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.7551 of 2011
                            Subhash Kumar Yadav
                                    Versus
                           The State of Bihar & Ors
                                   -----------

2. 7.9.2011 Learned counsel for the petitioner submits that the

appointment of the petitioner as Panchayat Teacher has

been cancelled by the District Teacher Employment

Appellate Authority without issuing any notice and without

providing him any opportunity of being heard.

Issue notice to respondent Nos. 6, 7 & 9. Requisites

both under ordinary process and registered cover with A/D

must be filed within one week, failing which the

application shall stand rejected without further reference to

a Bench.

Put up after service of notices among ‘0’ cases in the

main list.

In the meantime, there shall be stay of the operation

of the impugned order dated 18.2.2011 passed by the

District Teacher Employment Appellate Authority, Araria.

Learned counsel for the State is directed to file the

counter affidavit in the matter within four weeks from

today clearly meeting the contention of the petitioner that

no notice was issued and served upon the petitioner nor he

has been given an opportunity of being heard.

(Ramesh Kumar Datta,J.)

Spal/