IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11813 of 2010
MANOJ KUMAR SINGH & ANR
Versus
THE STATE OF BIHAR & ORS
-----------
3 3.9.2010 Learned counsel for the petitioners restricts his prayer so
far as petitioner no.1 is cocnerned.
So far as petitioner no.2 is concerned, he is granted liberty
to file a separate writ petition as the two have independent distinct
causes of action. Their basic facts and the facts in dispute are also
entirely different.
Learned counsel for the petitioner would bring on record
various documents and communications which have been referred to
in this writ application clearly disclosing the facts leading to termination
of his appointment as Shiksha Mitra.
Put up this case under the same heading retaining its
position.
singh (Navaniti Prasad Singh,J)