Patna High Court – Orders
Sangita Kumari vs The State Of Bihar &Amp; Ors on 25 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.1448 of 2011
====================================================
SANGITA KUMARI
Versus
THE STATE OF BIHAR & ORS
====================================================
Appearance :
For the Petitioner: Mr. Surendra Kishore Thakur, Advocate
For the Respondent: Mr. Syed Arshad Alam, S.C.-3 with
Mr. Fakhruddin Ali Ahmad, A.C. to S.C.-3
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 25.1.2011. The petitioner, an Anganbari Sevika, has
been removed from service by the District Programme
Officer on the ground that she had secured employment
on production of false/forged/fabricated documents.
The petitioner will produce original
certificates on the next date of hearing. The respondents
will file counter affidavit, if any.
Stand over to 31st January 2011.
(R.M. Doshit, CJ)
Pawan/-