Patna High Court – Orders
The State Of Bihar & Ors vs Lokesh Kumar Tripathy on 27 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.954 of 2010
1. THE STATE OF BIHAR, THROUGH THE COMMISSIONER-CUM-PRINCIPAL
SECRETARY, DEPT. OF HUMAN RESOURCES, GOVT. OF BIHAR, PATNA
2. THE DY. DIRECTOR OF EDUCATION, GOVT. OF BIHAR, PATNA
3. THE DIRECTOR, SECONDARY EDUCATION, DEPARTMENT OF HUMAN
RESOURCES, GOVT. OF BIHAR, PATNA
4. THE DISTRICT COMPASSIONATE APPOINTMENT COMMITTEE, THROUGH
ITS CHAIRMAN-CUM-DISTRICT MAGISTRATE, BUXAR
5. THE DISTRICT MAGISTRATE, BUXAR
6. THE DISTRICT EDUCATION OFFICER, BUXAR
7. THE DISTRICT SUPERINTENDENT OF EDUCATION, BUXAR
8. THE BLOCK DEVELOPMENT OFFICER, BUXAR
Versus
1. LOKESH KUMAR TRIPATHY S/O LATE UMA KANT TIWARI R/O VILL.-
BILOUTI, P.S.- SAHPUR, DISTT.- BHOJPUR
-----------
07. 27.06.2011 This appeal is connected with the bunch of
matter, which has been decided by the Full Bench and
against which the Special Leave Petition is pending before
the Hon’ble Supreme Court. It appears that this fact was
not in the notice of the learned counsel for the respondent.
Therefore, Officers were required to appear to assist the
Court. Since the matter is subjudice before the Hon’ble
Supreme Court, it will be appropriate to defer the hearing
of this appeal till the decision of S.L.P.
Appearance of the Officers is discharged.
List this matter after decision in S.L.P.
( Prakash Chandra Verma, J. )
Mkr. (Aditya Kumar Trivedi, J.)