IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19460 of 2010
Ram Pravesh Das
Versus
The State Of Bihar & Ors
-----------
3. 5.7.2011 The grievance of the petitioner is that
despite direction of the District Teachers Employment
Appellate Authority, Jandaha, Vaishali, which has
directed the Secretary of the Employment Unit to
include the petitioner in the appointment process, the
same has not been done.
Learned counsel for the State is directed to
file the counter affidavit within three weeks from
today.
Put up among top ten cases in the main list
on 26th July, 2011.
S.Pandey ( Ramesh Kumar Datta, J.)