IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10977 of 2010
SMT.BHUWANESHWARI DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
2 14/03/2011 Learned counsel for the State is directed to
produce the entire original record within four weeks in
relation to letter No. 847 dated 10.101983 issued by the
Director, Secondary Education-cum-Additional
Secretary, Government of Bihar, Patna based on whose
letter the appointment of the petitioner came to be made.
Letter categorically says that this communication is
based on a decision of the State in the circumstances
stated therein.
Learned counsel for the State will also have
liberty to file counter affidavit. Failure to produce the
record will compel the Court to draw its own inference in
the matter.
Let this matter come up after four weeks.
AMIN/ (Ajay Kumar Tripathi, J.)