High Court Patna High Court - Orders

Bihar Madhyamik Shikshak Sangh vs The State Of Bihar & Ors on 23 August, 2011

Patna High Court – Orders
Bihar Madhyamik Shikshak Sangh vs The State Of Bihar & Ors on 23 August, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Civil Writ Jurisdiction Case No.17176 of 2009
                       ======================================================
                       Bihar Madhyamik Shikshak Sangh & Another
                                                                             .... .... Petitioner/s
                                                          Versus
                       The State of Bihar & Ors
                                                                            .... .... Respondent/s
                       ======================================================
                       Appearance :
                       For the Petitioner/s     : Mr. Gyan Shankar, Advocate.

                       For the Respondent/s : Mr. Lalit Kishore, AAG-1.
                       ======================================================
                       CORAM: HONOURABLE THE CHIEF JUSTICE
                              and
                              HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

                       ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

18 23-08-2011 Admit.

In view of the challenge to the constitutional validity
of Rules 6 & 8 of the Bihar District Board Secondary and Higher
Secondary Teachers (Employment and Service Conditions) Rules,
2006 notice be issued to the learned Advocate General.

(R.M. Doshit, CJ)

Sujit/- (Birendra Prasad Verma, J)