IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.17112 of 2011
Ravi Prakash Ranjan
Versus
The State of Bihar & Ors
----------------------------------
2. 15.11.2011 Learned counsel for the petitioner submits that the
impugned office order dated 9.3.2009 issued by the District
Superintendent of Education, Saran placing the petitioner, In-
charge Headmaster of a Panchayat School, under suspension,
is without jurisdiction in view of the provisions of Bihar
Panchyat Primary Teacher (Appointment and Service
Condition) Rules, 2006.
As prayed for by learned Standing Counsel No. 8,
put up among top thirty cases in ‘Urgent Matters’ on 13th
December, 2011 to enable him to file the counter affidavit in
the matter.
S.Pandey (Ramesh Kumar Datta, J.)