IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6067 of 2008
AMRITA KUMARI
Versus
THE STATE OF BIHAR & ORS
-----------
2. 22.4.2011 Heard counsel for the petitioner
and the counsel for the State.
This writ application was filed on
15.4.2008 after service of two copies of the
writ petition on the counsel for the State.
Today when this case has been taken
up after three years counsel for the State
submits that he has got no instruction and
would pray for adjourning this case for
enabling him to file counter affidavit.
This Court while rejecting such
prayer for adjourning the case for filing
counter affidavit would direct the Director,
Primary Education, Bihar, Patna, District
Magistrate, Gopalganj and District
Superintendent of Education, Gopalganj to
appear in person and file their explanation
on affidavit as to why counter affidavit was
not filed in this case for a period of more
than three years. Additionally, they would
also be required to state as to whether the
application filed by the petitioner for
appointment on compassionate ground on
2
16.3.2002 and 30.12.2002 has been considered
and a final decision has been taken thereon.
List this case on 13th of May, 2011
at the top of the list when respondents no.
2, 3 and 4 shall remain personally present
in Court.
(Mihir Kumar Jha,J.)
Surendra/