IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3529 of 2011
MANOJ KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
02. 28.03.2011 Issue notice to respondent Nos. 7, 8 and 9 both in the
writ application as well as I.A. No. 1975 of 2011, both by
registered post as well as ordinary process. Requisites etc. for
the same must be filed within a week. List after service notice.
In the meantime, Annexure-9 dated 2.2.2011 passed
by the District Teachers Employment Appellate Authority,
Darbhanga in Case No. 61 of 2010 as well as Annexure-10/A
dated 19.2.2011 shall remain in abeyance in so far as the same
relates to the petitioner.
rkp ( Ajay Kumar Tripathi, J.)