Patna High Court – Orders
Vinod Prasad Singh vs The State Of Bihar &Amp; Ors. on 1 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3164 of 2009
1. VINOD PRASAD SINGH S/O- SRI SITARAM SINGH VILL- CHAKCHUHAR, P.S-
GORAUL, DISTT- VAISHALI
Versus
1. THE STATE OF BIHAR
2. SRI ANJANI KUMAR SINGH, THE COMISSIONER- CUM- SECRETARY,
SECONDARY EDUCATION GOVERNMENT OF BIHAR, PATNA
3. SHRI K.K SINHA, DIRECTOR, SECONDARY EDUCATION PATNA
4. SHRI DEOSHIL , DISTRICT EDUCATION OFFICER VAISHALI
-----------
02. 01.12.2010 Learned counsel for the opposite parties
submits that L.P.A. has been preferred against the
order of the Writ Court.
Learned counsel for the petitioner submits
that the appeals have been admitted. That the
operation of the judgment has not been stayed.
If that be the correct position, let the
opposite parties file additional show cause as to why
charges be not framed against them for non-
compliance of the order of this Court.
List this matter on 15th of December, 2010
at the same position.
P.K. ( Navin Sinha, J.)