IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11680 of 2009
KAILASH RAM
Versus
THE STATE OF BIHAR & ORS.
-----------
3 28.09.2010 I.A. No.8431 of 2010.
Learned counsel for respondent no.6
is permitted to make necessary corrections
in paragraph 2 of the interlocutory
application.
This interlocutory application has
been filed by respondent no.6 for vacating
the stay order dated 07.11.2009 passed by
a Bench of this Court as respondent no.6
is going to superannuate on 31.01.2011.
The dispute is with regard to
functioning as Incharge Headmaster of the
Government Boys Middle School, Sikta, West
Champaran.
This Court does not find any reason
for changing the assignment for two
months. The interlocutory application is
dismissed.
List this case for admission.
(J. N. Singh, J.)
BT