High Court Patna High Court - Orders

Niraj Kumar vs The State Of Bihar & Ors on 9 August, 2011

Patna High Court – Orders
Niraj Kumar vs The State Of Bihar & Ors on 9 August, 2011
      Patna High Court CWJC No.11150 of 2011 (2) dt.09-08-2011




                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Civil Writ Jurisdiction Case No.11150 of 2011
                  ======================================================

Niraj Kumar
…. …. Petitioner/s
Versus
The State Of Bihar & Ors
…. …. Respondent/s
======================================================
Appearance :

                  For the Petitioner/s     : Mr. Vinod Gautam
                  For the Respondent/s      : Mr. Kumar Sachin Gp24

======================================================

2 09-08-2011 Learned counsel for the petitioner is permitted to add

the Block Teachers Appointment Committee, Goria Kothi through

the Block Development Officer-cum-Authorised Officer as party

respondent no. 8 to the writ petition in the course of the day.

I.A. No. 5116 of 2011 has been filed for amending

the writ petition so as to quash the memo no. 442 /Goria Kothi

dated 21.7.2011 by which the petitioner along with another has

been relieved on the basis of the impugned order passed by the

District Teacher Employment Appellate Authority, Siwan.

On a consideration of the facts and circumstances of

the case, the prayer for amendment is allowed. I.A. No. 5116 of

2011 is accordingly disposed of.

Learned counsel for the petitioner submits that the

petitioner’s appointment has been cancelled by the District

Teachers Employment Appellate Authority, Siwan without issuing
Patna High Court CWJC No.11150 of 2011 (2) dt.09-08-2011

any notice and without giving opportunity of hearing to the

petitioner violating the principles of natural justice.

Issue notice to respondent nos. 4 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 along with CWJC No.10748/2011 on

12.9.2011.

Four weeks time is allowed to learned counsel for the

State to the file counter affidavit in the matter which must among

other things, clearly state as to whether the petitioner was issued

any notice or given any opportunity of being heard before the

impugned order was passed by the Appellate Authority, by

bringing the necessary materials on the record.

In the meantime, the operation of the impugned order

dated 22.6.2011 of the District Teacher Employment Appellate

Authority, Siwan and the order dated 21.7.2011 of the Block

Education Officer, Goria Kothi shall remain stayed.

S.Pandey/-                                    (Ramesh Kumar Datta, J)