High Court Patna High Court - Orders

Amrita Kumari vs The State Of Bihar &Amp; Ors on 22 April, 2011

Patna High Court – Orders
Amrita Kumari vs The State Of Bihar &Amp; Ors on 22 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.6067 of 2008
                               AMRITA KUMARI
                                   Versus
                          THE STATE OF BIHAR & ORS
                                -----------

2. 22.4.2011 Heard counsel for the petitioner

and the counsel for the State.

This writ application was filed on

15.4.2008 after service of two copies of the

writ petition on the counsel for the State.

Today when this case has been taken

up after three years counsel for the State

submits that he has got no instruction and

would pray for adjourning this case for

enabling him to file counter affidavit.

This Court while rejecting such

prayer for adjourning the case for filing

counter affidavit would direct the Director,

Primary Education, Bihar, Patna, District

Magistrate, Gopalganj and District

Superintendent of Education, Gopalganj to

appear in person and file their explanation

on affidavit as to why counter affidavit was

not filed in this case for a period of more

than three years. Additionally, they would

also be required to state as to whether the

application filed by the petitioner for

appointment on compassionate ground on
2

16.3.2002 and 30.12.2002 has been considered

and a final decision has been taken thereon.

List this case on 13th of May, 2011

at the top of the list when respondents no.

2, 3 and 4 shall remain personally present

in Court.

(Mihir Kumar Jha,J.)

Surendra/