High Court Patna High Court - Orders

Deepak Kumar vs The State Of Bihar & Ors on 29 July, 2011

Patna High Court – Orders
Deepak Kumar vs The State Of Bihar & Ors on 29 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             LPA No.621 of 2011
                                Deepak Kumar
                                   Versus
                          The State Of Bihar & Ors
                                -----------

3. 29.07.2011 There is a controversy as to whether the appellant has

been treated out of service as Panchayat Teacher on account of mere

order of the authorities of the State or on account of a judgment and

order of this Court granting benefit to one Sri Anand Mohan Kumar,

who was earlier holding the post of Shiksha Mitra which was converted

to the post of Panchayat Teacher and is now also working on the said

post after reinstatement.

In the larger interest of justice, we allow the oral prayer

of the counsel for the appellant to implead Sri Anand Mohan Kumar, the

present Panchayat Teacher as respondent.

Learned counsel shall obtain the father’s name and full

address of Sri Anand Mohan Kumar and implead him as respondent

within a period of 4 weeks from-today. Thereafter notice should be

issued to the newly added respondent by ordinary process for which

requisites etc. must be filed within 4 weeks from-today, failing which

the appeal, as against him, shall stand rejected without further reference

to a Bench.

Put up under the same heading after service of notice

upon the newly added respondent.





                                                  (Shiva Kirti Singh,J)



       Jay/                                      ( Shivaji Pandey, J)