IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.17129 of 2011
Prakash Chandra Pathak & Anr
Versus
The State Of Bihar & Ors
-----------
2. 8.11.2011 Learned counsel for the petitioners submits that the
impugned order dated 25.3.2011 has been passed by the District Teacher
Employment Appellate Authority, West Champaran, Bettiah cancelling
the appointment of the petitioners without the petitioners being made
party to the proceedings or notices being issued or served upon them
and without providing them an opportunity of being heard.
Issue notice to respondent nos. 5 to 9. Requisites both under
ordinary process and registered cover with A.D. must be filed within
one week failing which the writ petition, as against them, shall stand
rejected without further reference to a Bench.
Put up after service of notices among zero cases in the main
list.
As prayed for four weeks time is allowed to learned counsel
for the State to file the counter affidavit in the matter which must
specifically meet the contention of the petitioners regarding violation of
principles of natural justice.
In the meantime, the operation of the impugned order dated
25.3.2011 passed by the Appellate Authority shall remain stayed.
S.Pandey (Ramesh Kumar Datta, J.)