IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11038 of 2010
SATYA NARAYAN SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2 14/03/2011 Issue notice to respondent no. 5 both by
registered post with A/D as well as under ordinary mode
for which necessary requisites must be filed within one
week, failing which this writ application shall stand
dismissed as against him without further reference to the
Bench.
Let this matter be listed after service of notice.
In the meantime, learned counsel for the State
must file counter affidavit justifying their decision to
appoint respondent no. 5 as Incharge of the school in
question.
AMIN/ (Ajay Kumar Tripathi, J.)