IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9501 of 2010
MD.NESAR AHMAD & ANR
Versus
THE STATE OF BIHAR & ORS
-----------
2 11/02/2011 As prayed for, let counter affidavit on behalf of
the respondents State be filed within six weeks indicating
therein as to under what authority two Panchayat
teachers have been transferred when in terms of the clear
direction issued by the Principal Secretary, Higher
Education, Government of Bihar dated 7.04.2008 and in
terms of 2006 Rules clause 13 the post of Panchayat
teacher is non-transferable.
Let this matter come up after six weeks.
Till further order annexure-10 to this writ
application, in so far as it relates to the two petitioners,
shall remain in abeyance.
AMIN/ (Ajay Kumar Tripathi, J.)