IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18993 of 2011
Anjana Kumari
Versus
The State Of Bihar & Ors
-----------
2. 8.11.2011 Learned counsel for the petitioner submits that the
appointment of the petitioner as Panchayat Teacher has been
cancelled by the impugned order dated 4.2.2011 of the District
Teacher Employment Appellate Authority, Sheohar without issuing
and serving any notice upon the petitioner and without providing
her an opportunity of being heard.
Issue notice to respondent nos. 7 to 9. Requisites both
under ordinary process and registered cover with A.D. must be filed
within one week failing which the writ petition, as against them,
shall stand rejected without further reference to a Bench.
Put up after service of notices among zero cases in the
main list.
As prayed for four weeks time is allowed to learned
counsel for the State to file the counter affidavit in the matter which
must specifically meet the contention of the petitioner regarding
violation of principles of natural justice.
In the meantime, the operation of the impugned order
dated 4.2.2011 passed by the Appellate Authority shall remain
stayed.
S.Pandey (Ramesh Kumar Datta, J.)