Patna High Court LPA No.661 of 2011 (5) dt.21-07-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.661 of 2011
Sri Ram Kumar & Anr
.... .... Appellant/s
Versus
The State Of Bihar & Ors
.... .... Respondent/s
-------------
5 21-07-2011 After hearing the parties on I.A. no. 4338/2011
through which the private respondents have prayed for
vacating the order of stay passed on 11-5-2011, we are of the
view that it would be necessary for learned counsel for the
State to obtain instructions from the concerned Block
Development Officer as to on what date the order for removal
of the appellants was served upon them, if at all, and till what
date they have worked in the concerned schools. If the claim
of private respondents that they have joined their post on
11-5-2011 requires enquiry and report, such enquiry be also
held and report should be submitted to this court. For that
purpose, threw weeks time is granted to learned counsel for
the State.
As agreed by the parties, let the I.A. be considered at
the stage of admission for which the case should be listed for
admission after three weeks among first ten cases.
Patna High Court LPA No.661 of 2011 (5) dt.21-07-2011
The parties shall have to wait for our further orders to
be passed on the next date.
(Shiva Kirti Singh, J)
Bimalanshu Kumar (Shivaji Pandey, J)
Singh/-