High Court Patna High Court - Orders

Sukesh Paswan vs The State Of Bihar & Ors on 9 August, 2011

Patna High Court – Orders
Sukesh Paswan vs The State Of Bihar & Ors on 9 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.1639 of 2011
                                   Sukesh Paswan
                                        Versus
                               The State of Bihar & Ors
                                       -----------

2. 09.08.2011 The grievance of the petitioner is that he has not

been permitted to perform his duties as a teacher and not

even allowed to sign the teacher attendance register by the

Headmaster of the concerned school although he has been

regularly attending the school and has already informed all

the respondent authorities about the said arbitrary action of

the Headmaster but no step has been taken by them.

Issue notice to respondent Nos. 6 to 8. 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 in the main list.

Learned counsel for the State is directed to file

counter affidavit explaining as to under what circumstances

the Headmaster of the Primary School concerned is not

permitting the petitioner to perform his duties or sign the

attendance register without there being any written order in

this regard.

(Ramesh Kumar Datta,J.)

Spal/