Patna High Court – Orders
Harendar Ojha @ Harendra Ojha & Ors vs The State Of Bihar & Ors on 15 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13482 of 2011
Harendar Ojha @ Harendra Ojha & Ors
Versus
The State Of Bihar & Ors
----------------------------------
3 15.10.2011 Counsel for the State must file counter affidavit within six
weeks explaining the circumstances under which the right of
petitioners to be included in the panel has been rejected by the District
Magistrate on specious ground that they have not furnished
experience certificates.
Submission of learned counsel for the petitioners is that
the basic documents with regard to experience as well as their
working were available with the respondents and unnecessarily onus
is being shifted to the petitioners for being denied their rightful claim.
Matter will come up for consideration thereafter.
( Ajay Kumar Tripathi, J.)
RPS