IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7551 of 2011
Subhash Kumar Yadav
Versus
The State of Bihar & Ors
-----------
2. 7.9.2011 Learned counsel for the petitioner submits that the
appointment of the petitioner as Panchayat Teacher has
been cancelled by the District Teacher Employment
Appellate Authority without issuing any notice and without
providing him any opportunity of being heard.
Issue notice to respondent Nos. 6, 7 & 9. Requisites
both under ordinary process and registered cover with A/D
must be filed within one week, failing which the
application shall stand rejected without further reference to
a Bench.
Put up after service of notices among ‘0’ cases in the
main list.
In the meantime, there shall be stay of the operation
of the impugned order dated 18.2.2011 passed by the
District Teacher Employment Appellate Authority, Araria.
Learned counsel for the State is directed to file the
counter affidavit in the matter within four weeks from
today clearly meeting the contention of the petitioner that
no notice was issued and served upon the petitioner nor he
has been given an opportunity of being heard.
(Ramesh Kumar Datta,J.)
Spal/