IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1639 of 2011
Sukesh Paswan
Versus
The State of Bihar & Ors
-----------
2. 09.08.2011 The grievance of the petitioner is that he has not
been permitted to perform his duties as a teacher and not
even allowed to sign the teacher attendance register by the
Headmaster of the concerned school although he has been
regularly attending the school and has already informed all
the respondent authorities about the said arbitrary action of
the Headmaster but no step has been taken by them.
Issue notice to respondent Nos. 6 to 8. Requisites
both under ordinary process and registered cover with A/D
must be filed within one week, failing which the
application shall stand rejected without further reference to
a Bench.
Put up after service of notices in the main list.
Learned counsel for the State is directed to file
counter affidavit explaining as to under what circumstances
the Headmaster of the Primary School concerned is not
permitting the petitioner to perform his duties or sign the
attendance register without there being any written order in
this regard.
(Ramesh Kumar Datta,J.)
Spal/