High Court Patna High Court - Orders

Abhinash Kuamr vs The State Of Bihar & Ors on 24 August, 2011

Patna High Court – Orders
Abhinash Kuamr vs The State Of Bihar & Ors on 24 August, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Civil Writ Jurisdiction Case No.5693 of 2010
                                             Abhinash Kuamr
                                                   Versus
                                      The State Of Bihar & Ors
                                      ----------------------------------

03. 24.08.2011 Mr. Bindhyachal Singh, learned counsel for the

petitioner and Mr. Rajiv Shekhar, learned Assisting counsel to G.P.

19 for the State are present.

The writ petitioner seeks issuance of the writ in the

nature of quo warranto for removal of the respondent no. 4 from the

post of Consultant in Bihar Education Project Council, inter alia, on

grounds of being ineligible to hold the post in absence of valid

educational qualification.

Issue notice to the respondent no. 4 for which requisites

under ordinary course may be filed within a period of one week,

failing which the application as against the concerned respondent

shall stand dismissed without further reference to the bench.

Put up after service of notice.

(Jyoti Saran, J.)
S.Sb/-