IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11707 of 2010
FAZLUR RAHMAN
Versus
THE STATE OF BIHAR &ORS
-----------
2 18/03/2011 Issue notice to respondent nos. 10, 12 and 13
both under registered cover with A/D as well as under
ordinary process for which necessary requisites must be
filed within ten days, failing which this writ application
shall stand dismissed as against them without further
reference to the Bench.
List this matter after service of notice.
In the meantime, counter affidavit on behalf of
the State must also be filed after seeking instruction from
respondent no.9, the Block Education Extension Officer,
Mansi Block, in the district of Khagaria as to what was
the roster clearance and whether the petitioner was
appointed as Urdu teacher in the said school or not.
AMIN/ (Ajay Kumar Tripathi, J.)