High Court Patna High Court - Orders

Mamta Rani vs The State Of Bihar &Amp; Ors on 16 August, 2010

Patna High Court – Orders
Mamta Rani vs The State Of Bihar &Amp; Ors on 16 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.2298 of 2010
1. MAMTA RANI D/O RAM BHAJAN SINGH, W/O PRASANT KR. R/O VILL.-
DAULAT PUR, P.S. SULTANGANJ, DISTT.- BHAGALPUR
                       Versus
1. THE STATE OF BIHAR THROUGH SECRETARY, SCIENCE & TECHONOLOGY,
GOVT. OF BIHAR, NEW SECRETARY, PATNA
2. THE SECRETARY, HIGHER SECONDARY EDUCATION, GOVT. OF BIHAR,
NEW SECRETARIAT, PATNA
3. CONTROLLER OF EXAMINATION, BIHAR COMBINED ENTRANCE
COMPETITIVE EXAMINATION BOARD, I.A.S. ASSOCIATION BUILDING, NEAR
PATNA AIRPORT, PATNA 14
4. PRINCIPAL, J.L.N.M.C.H., BHAGALPUR
5. THE SECRETARY, BIHAR INTERMEDIATE EDUCATION COUNCIL, PATNA (AT
PRESENT MERGED WITH BIHAR SCHOOL EXAMINATION BOARD), PATNA
                                  -----------

02. 16.08.2010 No one appears for the petitioner. Respondent

no.3 is present.

The relief is sought for admission in the Session

2002-03 in the course of P.M. Grade-A Nurse at the Jawahar

Lal Nehru Medical College and Hospital, Bhagalpur. The writ

petition has been filed in the year 2010. It appears to be

suffering from gross unexplained delay, seeking to caste the

burden on the Intermediate Council. The Court has serious

reservations, if any relief can be granted at this stage. The

application is dismissed for non-prosecution.

It shall be obligatory for the petitioner to annex a

copy of the present order in any proposed application for

restoration.

      P.K.                                      (Navin Sinha, J.)