IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1600 of 2011
Nirmala Devi
Versus
The State Of Bihar & Ors
-----------
2. 8.8.2011 Learned counsel for the petitioner submits that the
petitioner’s services have been terminated by the impugned order
dated 12.8.2010 without affording any opportunity of being
heard to the petitioner on the false and baseless ground that
C.P.Ed. certificates of the petitioner were found to be forged.
As prayed for by learned counsel for the State, put up
among top ten cases in the main list on 23.8.2011 to enable him
to seek instruction and file counter affidavit in the matter.
Within the said period, learned counsel for the Bihar
School Examination Board may also file counter affidavit, if so
required.
In the meantime, there shall be stay of the operation of
the impugned order dated 12.8.2010 so far as it concerns the
petitioner.
VPS ( Ramesh Kumar Datta, J. )