IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.621 of 2011
Deepak Kumar
Versus
The State Of Bihar & Ors
-----------
3. 29.07.2011 There is a controversy as to whether the appellant has
been treated out of service as Panchayat Teacher on account of mere
order of the authorities of the State or on account of a judgment and
order of this Court granting benefit to one Sri Anand Mohan Kumar,
who was earlier holding the post of Shiksha Mitra which was converted
to the post of Panchayat Teacher and is now also working on the said
post after reinstatement.
In the larger interest of justice, we allow the oral prayer
of the counsel for the appellant to implead Sri Anand Mohan Kumar, the
present Panchayat Teacher as respondent.
Learned counsel shall obtain the father’s name and full
address of Sri Anand Mohan Kumar and implead him as respondent
within a period of 4 weeks from-today. Thereafter notice should be
issued to the newly added respondent by ordinary process for which
requisites etc. must be filed within 4 weeks from-today, failing which
the appeal, as against him, shall stand rejected without further reference
to a Bench.
Put up under the same heading after service of notice
upon the newly added respondent.
(Shiva Kirti Singh,J)
Jay/ ( Shivaji Pandey, J)