IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.11918 of 2007
Ram Bilash Mahto
Versus
The State Of Bihar & Ors
----------------------------------
3. 15.11.2011 Issue notice to respondents no. 7 to 9 both under
ordinary process as well as registered cover with A/D, for which
requisites etc. must be filed within two weeks, failing which this
application, as against them, shall stand rejected without further
reference to a Bench.
In the meantime the counsel for the State also must
file a supplementary counter affidavit enclosing the decision taken,
if any, by the Director, Primary Education, pursuant to the order of
the Bihar Administrative Tribunal dated 26.8.1988 in Service Case
No. 431/1987, whereby and whereunder a direction was issued to
the Director, Primary Education to decide the seniority between
the petitioner and respondents no. 6 to 9 of this writ application
within a period of three months.
In the event the Director, Primary Education will
find that the required decision as directed by the Bihar
Administrative Tribunal in the aforementioned order has not been
taken, he would still complete the exercise and communicate the
order to the petitioner. This exercise must be completed by him
within a period of two months from the date of receipt/ production
of a copy of this order.
List this case immediately after service of notice on
respondents no. 6 to 9.
(Mihir Kumar Jha,J.)
Surendra/