Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Parwej Qumar &Amp; Ors on 24 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1121 of 2010
IN
(CWJC 2674/2008)
WITH
I.A. NO. 6237 OF 2010
WITH
I.A. NO. 6238 OF 2010
IN
LETTERS PATENT APPEAL No.1121 of 2010
===========================================
1. THE STATE OF BIHAR
2. THE CHIEF SECRETARY OF GOVERNMENT OF BIHAR,
PATNA
3. THE SECRETARY DEPARTMENT OF HUMAN
RESOURCES, NEW SECRETARIAT, PATNA
4. THE REGIONAL DEPUTY DIRECTOR OF EDUCATION,
BETTIAH
5. DISTRICT SUPERINTENDENT OF EDUCATION,
BETTIAH
Versus
1. PARWEJ QUMAR S/O ANWAL ALAM R/O VILL.-
NONIYAR, CHRISTIAN QUARTER, WARD NO.5, P.S.
BETTIAH SADAR, DISTT.- BETTIAH
2. RAVI PRAKASH MISHRA S/O LATE SURYA NARAYAN
MISHRA R/O BANU CHHAPAR, NEAR PRIMARY
SCHOOL, PADARI, P.S. BETTIAH SADAR, DISTT.-
BETTIAH
3. MANISH KUMAR TEWARY S/O RAJESHWAR DUTT
TEWARY R/O RANIPAKAR, P.S. MUFASIL, BETTIAH,
DISTT.- WEST CHAMPARAN
4. RAVI PRAKASH S/O LATE HARGUL KUNWAR R/O
PURANI GUDARI, WARD NO.3, BETTIAH, P.S. SADAR
BETTIAH, DISTT.- BETTIAH
5. RAM SHANKAR PANDEY S/O LATE RAJ BHARAT
PANDEY R/O PIPRA, NAURANGIA, P.S. JOGAPATTI,
DISTT.- WEST CHAMPARAN, BETTIAH
6. PANKAJ KUMAR THAKUR S/O JEBIER PITTER R/O
SANTRESS ROAD, CHRISTIAN QUARTER, BETTIAH,
WARD NO.8, BETTIAH SADAR, DISTT.- WEST
CHAMPARAN
7. JITENDRA KUMAR PANDEY S/O LATE VIDYANAND
PANDEY R/O CHANPATTIA SHYAMALI TILA, P.S.
CHANPATTIA, DISTT.- WEST CHAMPARAN
8. SANJAY KUMAR S/O ISHWAR CHANDRA PRASAD R/O
CHANPATTIA, P.S. CHANPATTIA, DISTT.- WEST
CHAMPARAN
2
9. ARUN KUMAR GUPTA S/O LATE KANHAIYA LAL SAH
R/O VILL.- KHERA PASS, P.S. BAGAHA, DISTT.- WEST
CHAMPARAN
10. NEELESHWAR KUMAR S/O LATE MANGAL RAM R/O
VILL.- SISWAN BAIRAGI, P.S. JOGAPATTI, DISTT.-
WEST CHAMPARAN
===========================================
Appearance:
For the Appellant : Mr. P.K.SINGH (AC-GA1)
For the Respondent: Mr.
===========================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
03. 24.08.2010 I.A. NO. 6237 of 2010 & I.A. NO. 6238 of 2010.
Issue notice to the respondents in limitation,
appeal and stay application, to be made returnable on 22nd
September 2010.
Notice will be served through court process. The
requisites will be filed within one week from today.
(R.M. Doshit, CJ.)
(Jyoti Saran, J.)
S.Sb/-