IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10858 of 2001
NAWAL KISHORE THAKUR & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.11163 of 2001
JAI LAL RAI
Versus
THE STATE OF BIHAR & ORS
-----------
21. 14.07.2010 List this case on 28.7.2010 at the top of the
list, as prayed for by Mr. Rajendra Prasad Singh, learned
senior counsel for the petitioner.
In the meantime, counsel for the State must
file supplementary counter affidavit in the second case
failing which the Director, Primary Education and District
Superintendent of Education, Vaishali shall remain
personally present before this Court.
Mr. Rajendra Prasad Singh, learned senior
counsel for the petitioner would submit that the petitioners
are ready to produce their original certificate/document
about which it is being said that they are forged or illegal.
This Court would make it clear that if the
petitioners without prejudice to their right being agitated
in the criminal case/departmental proceeding will have no
objection to determination of the fact with regard to the
2
alleged illegality/forgery in their certificate/document, this
Court would decide the matter herein and that would be
end of the matter so far it relates to impugned order
demoting them to the original post.
kanchan (Mihir Kumar Jha, J.)