High Court Patna High Court - Orders

Jai Lal Rai vs The State Of Bihar &Amp; Ors on 14 July, 2010

Patna High Court – Orders
Jai Lal Rai vs The State Of Bihar &Amp; Ors on 14 July, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.10858 of 2001
                   NAWAL KISHORE THAKUR & ORS
                               Versus
                     THE STATE OF BIHAR & ORS
                                 with
                        CWJC No.11163 of 2001
                            JAI LAL RAI
                               Versus
                     THE STATE OF BIHAR & ORS
                              -----------

21. 14.07.2010 List this case on 28.7.2010 at the top of the

list, as prayed for by Mr. Rajendra Prasad Singh, learned

senior counsel for the petitioner.

In the meantime, counsel for the State must

file supplementary counter affidavit in the second case

failing which the Director, Primary Education and District

Superintendent of Education, Vaishali shall remain

personally present before this Court.

Mr. Rajendra Prasad Singh, learned senior

counsel for the petitioner would submit that the petitioners

are ready to produce their original certificate/document

about which it is being said that they are forged or illegal.

This Court would make it clear that if the

petitioners without prejudice to their right being agitated

in the criminal case/departmental proceeding will have no

objection to determination of the fact with regard to the
2

alleged illegality/forgery in their certificate/document, this

Court would decide the matter herein and that would be

end of the matter so far it relates to impugned order

demoting them to the original post.

kanchan                          (Mihir Kumar Jha, J.)