High Court Patna High Court - Orders

Ravi Prakash Ranjan vs The State Of Bihar & Ors on 15 November, 2011

Patna High Court – Orders
Ravi Prakash Ranjan vs The State Of Bihar & Ors on 15 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Civil Writ Jurisdiction Case No.17112 of 2011
                                    Ravi Prakash Ranjan
                                             Versus
                                 The State of Bihar & Ors
                                ----------------------------------

2. 15.11.2011 Learned counsel for the petitioner submits that the

impugned office order dated 9.3.2009 issued by the District

Superintendent of Education, Saran placing the petitioner, In-

charge Headmaster of a Panchayat School, under suspension,

is without jurisdiction in view of the provisions of Bihar

Panchyat Primary Teacher (Appointment and Service

Condition) Rules, 2006.

As prayed for by learned Standing Counsel No. 8,

put up among top thirty cases in ‘Urgent Matters’ on 13th

December, 2011 to enable him to file the counter affidavit in

the matter.

     S.Pandey                              (Ramesh Kumar Datta, J.)