IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.743 of 2011
In
Civil Writ Jurisdiction Case No. 12703 of 2009
======================================================
Kumari Sima
…. …. Appellant/s
Versus
The State Of Bihar & Ors
…. …. Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Upendra Yadav, Advocate
For the Respondent/s : Mr. S.A. Alam, SC 3
======================================================
3 10-08-2011 On hearing the parties it appears that the appellant/ writ
petitioner has failed to show that she was validly appointed or
transferred to the school in question where she submitted her
joining on 5.12.2008 which is not being accepted as per allegations
in the writ petition. The entire relevant facts showing the service
career of the appellant from the date of appointment, joining,
transfer and subsequent joining should be made clear by placing
all the facts and documents before the Court through a
supplementary affidavit.
For that purpose, one week time is granted failing which
this Court shall pass appropriate orders.
Put up after one week.
(Shiva Kirti Singh, J)
sk (Amaresh Kumar Lal, J)