Patna High Court – Orders
Bihar Madhyamik Shikshak Sangh vs The State Of Bihar & Ors on 23 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.17176 of 2009
======================================================
Bihar Madhyamik Shikshak Sangh & Another
.... .... Petitioner/s
Versus
The State of Bihar & Ors
.... .... Respondent/s
======================================================
Appearance :
For the Petitioner/s : Mr. Gyan Shankar, Advocate.
For the Respondent/s : Mr. Lalit Kishore, AAG-1.
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
18 23-08-2011 Admit.
In view of the challenge to the constitutional validity
of Rules 6 & 8 of the Bihar District Board Secondary and Higher
Secondary Teachers (Employment and Service Conditions) Rules,
2006 notice be issued to the learned Advocate General.
(R.M. Doshit, CJ)
Sujit/- (Birendra Prasad Verma, J)