IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11078 of 2010
1. RAKESH OJHA S/O SRI NAGENDRA OJHA R/O VILL BARHIYA,
P.S.ZIRADEI, DISTT-SIWAN--------------PETITIONER
Versus
1. THE STATE OF BIHAR
2. THE DISTRICT MAGISTRATE SIWAN, DISTT-SIWAN
3. THE DISTRICT EDUCATION OFFICER SIWAN, DISTT-SIWAN
4. THE ZILAADHYAKSHA, ZILA PARISHAD SIWAN, DISTT-SIWAN
5. THE SELECTION COMMITTEE THROUGH THE ZILAADHYAKSHA SIWAN,
DISTT-SIWAN----------------RESPONDENTS
-----------
2 14.3.2011 Heard learned counsel for the parties.
Based on the pleadings and the materials brought
on record the present writ application is disposed of with a
direction on the District Education Officer, i.e. respondent no. 3
that he must respond to the District Teachers Employment
Appellate Authority Siwan after conducting an enquiry as
demanded in the letter dated 20th May, 2010 which is annexure-6
to the writ application. The Court expects that the District
Education Officer would respond to the District Teachers
Employment Appellate Authority within a period of three months
from the date of production or communication of a copy of this
order. If such a report is received by the appellate authority
appropriate adjudication will be made.
This writ application is disposed of with the above
direction.
RPS (Ajay Kumar Tripathi,J.)