High Court Patna High Court - Orders

Pradyat Mani Mishra vs The State Of Bihar & Ors on 3 August, 2011

Patna High Court – Orders
Pradyat Mani Mishra vs The State Of Bihar & Ors on 3 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    MJC No.1916 of 2009
                                    Pradyat Mani Mishra
                                              Versus
                                  The State Of Bihar & Ors
                                           -----------

05. 03.08.2011 Earlier a show-cause had been filed on behalf

of Opposite Party Nos. 3 and 4 that L.P.A. No. 1565 of

2009 has been preferred by the State against the Order,

dated 09.02.2009, passed in C.W.J.C. No.2254 of 2001.

LPA preferred by the State has been dismissed on

11.07.2011.

Counsel for the State has not received any

instruction regarding the steps taken by the Opposite

Party, Director, Secondary Education, Government of

Bihar, Patna for complying the direction of this Court

relating to reinstatement of petitioner in the service. He

prays for some time for filing Supplementary Show-

cause.

Put up this matter on 24th of August, 2011,

retaining its position. Show-cause, showing full

compliance of the direction of this Court must be filed on

behalf of the Opposite Parties.

(Mridula Mishra, J.)
SKM