IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6532 of 2008
Anil Kumar Rajbanshi
Versus
The State Of Bihar & Ors
-----------
3. 26/07/2011 This Court fails to understand as to how
the petitioner has continued as Shiksha Mitra
and thereafter as Panchayat Teacher when his
third term as Shiksha Mitra admittedly
expired in March, 2006.
Learned counsel for the petitioner
submits that the petitioner is still
continuing as Panchayat Teacher and getting
his remuneration.
Let the District Education Officer, Gaya
file a personal affidavit in the matter
within two weeks from today, failing which he
shall be personally present in Court to
assist.
Put up on 9th August, 2011 at the top of
the list.
Pradeep/ ( J. N. Singh,J.)