High Court Patna High Court - Orders

Sanjay Kumar Pandey vs The State Of Bihar & Ors on 4 July, 2011

Patna High Court – Orders
Sanjay Kumar Pandey vs The State Of Bihar & Ors on 4 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA

                       CIVIL WRIT JURISDICTION CASE No.16358 of 2009

                   ====================================================
                     1. SANJAY KUMAR PANDEY S/O SRI DEORAJ PANDEY R/O
                    VILL.+P.O.- KHURIA, P.S.- BADDI, DISTT.- ROHTAS
                                                           Versus
                                      1. THE STATE OF BIHAR
                     2. THE PRINCIPAL SECRETARY, HUMAN RESOURCES
                        DEVELOPMENT, GOVT. OF BIHAR, PATNA
                 3. DIRECTOR, SARWA SHIKSHA ABHIYAN, BIHAR, BELTRON
                             BHAWAN, BAILEY ROAD, PATNA
                            4. THE DISTRICT MAGISTRATE, ROHTAS
              5. THE DEPUTY DEVELOPMENT COMMISSIONER, ROHTAS-CUM-
                 CHIEF EXECUTIVE OFFICER, ZILA PARISHAD, ROHTAS
                6. THE DISTRICT SUPERINTENDENT OF EDUCATION, ROHTAS
              7. THE BLOCK EDUCATION EXTENSION OFFICER, SHEO SAGAR,
                                            ROHTAS
             8. THE MUKHIYA KONKI GRAM PANCHAYAT, VILL.- KONKI, P.O.-
                                 KHURIYA, DISTT.- ROHTAS
              9. PANCHAYAT SHACHIV, VILL.- KONKI, P.O.- KHURIYA, DISTT.-
                                            ROHTAS
                10. DIGAMBHAR KUMAR SINGH S/O GOBARDHAN SINGH R/O
                         VILL.+P.O.+P.S.- BADDI, DISTT.- ROHTAS
            11. LAKHAN SINGH S/O LATE KESHAV SINGH THE THEN MUKHIYA,
                       R/O VILL.+P.O.+P.S.- BADDI, DISTT.- ROHTAS
                12. KRISHNA PRASAD SINGH S/O NAME NOT KNOWN TO THE
       PETITIONER THE THEN SEVAK OF KONKI GRAM PANCHAYAT, THROUGH
                   THE DISTRICT PANCHAYAT RAJ OFFICER, ROHTAS
             13. THE MEMBER, DISTRICT TEACHER APPOINTMENT APPELLATE
                              TRIBUNAL, ROHTAS, SASARAM
            ====================================================
                                           Appearance :
                         For the Petitioner/s: Mr. RAMANUJ TIWARY
                                               Mr. ANSHUMAN
                                For the Respondent/s: Mr. (AAG6)
                                    Mr. ASHUTOSH RANJAN PANDEY
                                                Mr. N.N.OJHA
            ====================================================
                CORAM: HONOURABLE JUSTICE SMT. MRIDULA MISHRA
                                             DATE: 04-07-2011
                                                ORAL ORDER

(Per: HONOURABLE JUSTICE SMT. MRIDULA MISHRA)

4 4.7.2011 Respondent no.10 has entered appearance and

prays for one week time for filing counter affidavit.
2

State has also not filed counter affidavit. As such this

matter be listed on 12th July,2011 for admission,

retaining its position.

In the meantime counter affidavit must be

filed on behalf of the State as well as on behalf of

Respondent no.10.

A. Kumar                             ( Mridula Mishra, J.)