IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No. 11357 of 2009
Kaleshawar Ram
Versus
The State Of Bihar & Ors
----------------------------------
with
Civil Writ Jurisdiction Case No. 11356 of 2009
Anil Kumar
Versus
The State Of Bihar & Ors
———————————-
04. 21.10.2011 C.W.J.C. No. 11357 of 2009
Put up this matter on 15th of November, 2011,
retaining its position.
In the meantime, the counsel appearing for the
State will file its counter affidavit.
Counsel for the petitioner is directed to place on
record the resignation submitted by him in the year 2005
before he was selected as Panchayat Shiksha Mitra.
C.W.J.C. No. 11356 of 2009
Counsel for the State is directed to file counter
affidavit.
Counsel, appearing for the petitioner may file
reply to the Counter affidavit, filed on behalf of the State.
Put up this matter on 15th of November, 2011,
retaining its position.
(Mridula Mishra, J.)
SKM