High Court Patna High Court - Orders

Prakash Chandra Pathak & Anr vs The State Of Bihar & Ors on 8 November, 2011

Patna High Court – Orders
Prakash Chandra Pathak & Anr vs The State Of Bihar & Ors on 8 November, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.17129 of 2011
                            Prakash Chandra Pathak & Anr
                                            Versus
                               The State Of Bihar & Ors
                                         -----------

2. 8.11.2011 Learned counsel for the petitioners submits that the

impugned order dated 25.3.2011 has been passed by the District Teacher

Employment Appellate Authority, West Champaran, Bettiah cancelling

the appointment of the petitioners without the petitioners being made

party to the proceedings or notices being issued or served upon them

and without providing them an opportunity of being heard.

Issue notice to respondent nos. 5 to 9. 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 meet the contention of the petitioners regarding violation of

principles of natural justice.

In the meantime, the operation of the impugned order dated

25.3.2011 passed by the Appellate Authority shall remain stayed.

     S.Pandey                             (Ramesh Kumar Datta, J.)