IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.2950 of 2011
======================================================
Shashi Bhushan Kumar
…. …. Petitioner
Versus
The State Of Bihar & Ors
…. …. Respondents
======================================================
KUMAR DATTA)
2 26-09-2011 I.A. No. 6679/2011:
The interlocutory application has been filed for
adding five persons whose names have been mentioned in the
interlocutory application and details are to be found in para-3
of the supplementary affidavit as party respondent nos. 10 to
14 to the writ petition.
In the facts and circumstances of the case, the
prayer for impleadment of parties is allowed.
I.A. No. 6679/2011 is accordingly disposed of.
Learned counsel for the petitioner submits that the
respondents have wrongly taken into consideration the marks
of the petitioner in matriculation whereas the petitioner is
intermediate pass and his marks in the intermediate
examination along with that of C. P. Ed. ought to have been
taken into consideration and for the said reason the order of the
Appellate Authority is fit to be set aside.
Issue notice to respondent nos. 8 and 10 to 14.
2Requisites both under ordinary process and registered cover
with A.D. must be filed within one week failing which the writ
petition, as against them, shall stand rejected without further
reference to a Bench.
Put up after service of notices among top thirty
cases in the main list on 8th November, 2011.
Learned counsel for the State is directed to file the
counter affidavit in the matter within four weeks from today.
S.Pandey/- (Ramesh Kumar Datta, J)