IN THE HIGH COURT OF JUDICATURE AT PATNA CWJC No.16434 of 2010 BINESH KUMAR CHAUDHARY Versus THE STATE OF BIHAR & ORS -----------
2 9.11.2010 The petitioner challenges the order of District Teacher
Appointment Appellate Authority, East Champaran at Motihari in
Case no. 506 of 2009. The petitioner has been terminated, as a
consequence of that order, which was on basis of an application
filed by respondent no.9, Arun Kumar. It is not in dispute that the
petitioner was heard in the matter and after due notice , the order
was passed. Petitioner states that upon tribunal ‘s order
respondent no,. 9 was to be selected and some other parsons had to
be removed but not the petitioner.
Be that as it may, issue notice to respondent no.9 by
registered post and ordinary process, for which requisites etc .
must be filed within ten days.
List for admission no sooner notices are validly served
on respondent no.9.
It would be open to the petitioner to move for stay
once respondent no. 9 is duly served but in case the petitioner is
working as of today, status quo shall be maintained till further
orders of this Court.
Singh ( Navaniti Prasad Singh, J.)