High Court Patna High Court - Orders

Md.Nesar Ahmad &Amp; Anr vs The State Of Bihar &Amp; Ors on 11 February, 2011

Patna High Court – Orders
Md.Nesar Ahmad &Amp; Anr vs The State Of Bihar &Amp; Ors on 11 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.9501 of 2010
                             MD.NESAR AHMAD & ANR
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

2 11/02/2011 As prayed for, let counter affidavit on behalf of

the respondents State be filed within six weeks indicating

therein as to under what authority two Panchayat

teachers have been transferred when in terms of the clear

direction issued by the Principal Secretary, Higher

Education, Government of Bihar dated 7.04.2008 and in

terms of 2006 Rules clause 13 the post of Panchayat

teacher is non-transferable.

Let this matter come up after six weeks.

Till further order annexure-10 to this writ

application, in so far as it relates to the two petitioners,

shall remain in abeyance.

    AMIN/                         (Ajay Kumar Tripathi, J.)