High Court Patna High Court - Orders

Sujeet Kumar Mandal &Amp; Ors vs The State Of Bihar &Amp; Ors on 7 February, 2011

Patna High Court – Orders
Sujeet Kumar Mandal &Amp; Ors vs The State Of Bihar &Amp; Ors on 7 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.4901 of 2010
                          SUJEET KUMAR MANDAL & ORS
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

04. 7.2.2011 I.A. No. 962 of 2011 has been filed by the petitioners

seeking direction that notices now be issued upon respondent Nos. 9 to

24 through the concerned District Superintendent of Education, Araria

instead of District Teachers Employment Appellate Authority, Araria, in

view of the report of the Authority that none of the private respondents

are working under them. I.A. is allowed.

Let steps for fresh service of notice to private respondents

No. 9 to 24 through the District Superintendent of Education, Araria, be

taken both by registered post as well as ordinary process for which

requisites etc. must be filed within two weeks.

rkp                                       ( Ajay Kumar Tripathi, J.)