High Court Patna High Court - Orders

Md.Aslam vs The State Of Bihar & Ors on 3 November, 2011

Patna High Court – Orders
Md.Aslam vs The State Of Bihar & Ors on 3 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Civil Writ Jurisdiction Case No.16486 of 2011
                                          Md.Aslam
                                            Versus
                               The State Of Bihar & Ors
                               ----------------------------------

2. 3.11.2011 Learned counsel for the petitioner submits that the

appointment of the petitioner has been cancelled by the

impugned order dated 5.8.2011 passed by the District

Teacher Employment Appellate Authority, West Champaran

at Bettiah without issuing any notice to the petitioner and

without giving him an opportunity of being heard.

Issue notice to respondent nos. 6 to 8. Requisites

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

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

as against them, shall stand rejected without further reference

to a Bench.

Put up after service of notices among zero 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 which must specifically advert to the contention of

the petitioner regarding violation of the principles of natural

justice.

In the meantime, the operation of the impugned

order dated 5.8.2011 shall remain stayed.

     S.Pandey                                   (Ramesh Kumar Datta, J.)