IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4901 of 2010
SUJEET KUMAR MANDAL & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
04. 7.2.2011 I.A. No. 962 of 2011 has been filed by the petitioners
seeking direction that notices now be issued upon respondent Nos. 9 to
24 through the concerned District Superintendent of Education, Araria
instead of District Teachers Employment Appellate Authority, Araria, in
view of the report of the Authority that none of the private respondents
are working under them. I.A. is allowed.
Let steps for fresh service of notice to private respondents
No. 9 to 24 through the District Superintendent of Education, Araria, be
taken both by registered post as well as ordinary process for which
requisites etc. must be filed within two weeks.
rkp ( Ajay Kumar Tripathi, J.)