IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3469 of 2011
Md.Shamser Alam & Ors
Versus
The State of Bihar & Ors
-----------
3. 08.08.2011 I.A.No.4957 of 2011
The interlocutory application has been filed for
impleading the six complainants before the District
Teacher Employment Appellate Authority, Jamui as party
respondent Nos. 9 to 14 to the writ petition. The names of
the complainants are mentioned in paragraph-2 of the
application.
In the facts and circumstances of the case, the prayer
for addition of parties is allowed.
I.A.No. 4957 of 2011 is, accordingly, disposed of.
Learned counsel for the petitioners submits that the
District Teacher Employment Appellate Authority, Jamui
has passed the impugned order dated 23.12.2010 without
issuing any notice and without providing any opportunity
of hearing to the petitioners and cancelled their
appointments in complete violation of the principles of
natural justice.
Issue notice to respondent Nos. 6 to 14. Requisites
both under ordinary process and registered cover with A/D
2
must be filed within one week, failing which the writ
application shall stand rejected without further reference to
a Bench.
Put up after service of notices among ‘0’ cases in the
main list.
In the meantime, there shall be stay of the operation
of the impugned order dated 23.12.2010 passed by the
District Teacher Employment Appellate Authority, Jamui.
(Ramesh Kumar Datta,J.)
Spal/