IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.594 of 2011
GIRIJA NAND PATHAK
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.891 of 2011
CHANDRA K ISHORE YADAV
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.916 of 2011
NAND LAL YADAV
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.943 of 2011
RAJ KISHORE BHAGAT
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.1516 of 2011
SMT.MANJU KUMARI
Versus
THE STATE OF BIHAR & ORS
-----------
2 23.2.2011 The petitioners rely on Annexure 1 which is the rule
issued in 2006 which envisages that teachers of primary schools
should not be transferred. In Purnea district about 303 teachers
have been transferred after giving them higher scale of B.A.
trained.
It is contended on behalf of the petitioners that they
had refused to accept the higher scale and as such there was no
occasion for the District Establishment Committee to transfer them
from the present schools where they were working.
Counsel for the State is directed to obtain instructions
within two weeks.
List this case after two weeks under the same heading
2
so that a final decision can be taken in the matter.
Counsel for the State is also required to bring this
matter to the notice of the Director, Primary Education, Bihar who
will examine the regularity or irregularity in the transfer made by
the District Establishment Committee, Purnea.
In the mean time the petitioners will be permitted to
continue to work on their earlier post if they have not already been
relieved.
haque ( Sheema Ali Khan, J.)