Patna High Court – Orders
Bimal Kumar vs The State Of Bihar & Ors on 12 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.397 of 2011
Bimal Kumar
Versus
The State Of Bihar & Ors
-----------
2. 12.07.2011 As prayed on behalf of State, 6 weeks’ time is granted to
file counter affidavit in respect of submission that the appellate
authority and the writ court should have ordered for deemed
appointment of the appellant on the post of Shiksha Mitra and should
not have granted partial relief by way of removal of a person wrongly
appointed.
Put up after 6 weeks, as prayed for.
( Shiva Kirti Singh,J)
Jay/ ( Shivaji Pandey,J.)