High Court Patna High Court - Orders

Manoj Kumar vs The State Of Bihar &Amp; Ors on 21 April, 2011

Patna High Court – Orders
Manoj Kumar vs The State Of Bihar &Amp; Ors on 21 April, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CWJC NO.4615 OF 2008
                         MANOJ KUMAR
                           VERSUS
                   THE STATE OF BIHAR & ORS
                             *****

2 21/04/2011 Counsel for the petitioner is permitted to add

the Bihar School Examination Board, Patna as

respondent no. 7.

Counsel for the petitioner submits that

respondent no. 6 has obtained appointment as a

Panchayat Secretary on the basis of forged matriculation

certificate.

Issue notice to the respondent no. 6 both by

ordinary process and under registered cover, requisites

etc. for which must be filed within a period of one week

from today, failing which this application shall stand

rejected without further reference to a Bench.

Counsel for the State shall also seek

instructions in this matter. In fact, it would be proper for

the Sub Divisional Officer, Masaurhi, Patna to send the

certificate to the Bihar School Examination Board, Patna

for verification so that the matter may be resolved once

and for all.

List this case on appearance of respondent no.

6 amongst the first twenty cases.

2

Let a copy of this order be handed over to Mr.

G.A. 5.

Anand                                      ( Sheema Ali Khan, J.)