High Court Patna High Court - Orders

Kumari Sima vs The State Of Bihar & Ors on 10 August, 2011

Patna High Court – Orders
Kumari Sima vs The State Of Bihar & Ors on 10 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Letters Patent Appeal No.743 of 2011
                                                      In
                               Civil Writ Jurisdiction Case No. 12703 of 2009
                  ======================================================

Kumari Sima
…. …. Appellant/s
Versus
The State Of Bihar & Ors
…. …. Respondent/s
======================================================
Appearance :

For the Appellant/s : Mr. Upendra Yadav, Advocate
For the Respondent/s : Mr. S.A. Alam, SC 3
======================================================

3 10-08-2011 On hearing the parties it appears that the appellant/ writ

petitioner has failed to show that she was validly appointed or

transferred to the school in question where she submitted her

joining on 5.12.2008 which is not being accepted as per allegations

in the writ petition. The entire relevant facts showing the service

career of the appellant from the date of appointment, joining,

transfer and subsequent joining should be made clear by placing

all the facts and documents before the Court through a

supplementary affidavit.

For that purpose, one week time is granted failing which

this Court shall pass appropriate orders.

Put up after one week.



                                                        (Shiva Kirti Singh, J)


sk                                                      (Amaresh Kumar Lal, J)