High Court Patna High Court - Orders

Lakhan Mandal vs The State Of Bihar & Ors on 21 October, 2011

Patna High Court – Orders
Lakhan Mandal vs The State Of Bihar & Ors on 21 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Civil Writ Jurisdiction Case No.16854 of 2011
                                        Lakhan Mandal
                                             Versus
                                The State Of Bihar & Ors
                                ----------------------------------

2. 21.10.2011 I.A. No. 7300/2011:

The interlocutory application has been filed for

amendment of the prayer made in the writ application so as

to quash the office order dated 31.12.2010, in so far as it

relates to respondent no. 7, by which he has been transferred

to the school of the petitioner without there being any vacant

post available there.

In the facts and circumstances of the case, the

prayer for amendment is allowed.

I.A. No. 7300/2011 is accordingly, disposed of.

Learned counsel for the petitioner submits that

respondent no. 7 has been transferred to the school of the

petitioner without there being any vacancy available, which

is admitted by the authorities themselves and by their office

order dated 12.3.2011 issued by the District Education

Officer, Jamui, payment of his salary has been directed to be

drawn from a vacant post of another school. It is further

submitted that the order dated 14.9.2011 and the office order

dated 12.9.2011 of the District Education Officer cannot be

justified nor the order of transfer dated 31.12.2010.
2

Issue notice to respondent no.7. Requisites both

under ordinary process and registered cover with A.D. must

be filed within one week failing which the writ petition, as

against him, shall stand rejected without further reference to

a Bench.

Put up after service of notice among top thirty

cases in the main list.

As prayed for, four weeks time is allowed to

learned counsel for the State to file the counter affidavit in

the matter.

In the meantime, the impugned orders dated

14.9.2011, 12.9.2011 and 31.12.2010 shall remain stayed so

far as they relate to respondent no. 7.

S.Pandey                             (Ramesh Kumar Datta, J.)