High Court Patna High Court - Orders

Kanti Devi @ Kanti Kumari vs The State Of Bihar &Amp; Ors. on 22 September, 2010

Patna High Court – Orders
Kanti Devi @ Kanti Kumari vs The State Of Bihar &Amp; Ors. on 22 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                MJC No.3005 of 2009
                 KANTI DEVI @ KANTI KUMARI WIFE OF SRI NAND
                 KISHORE SINGH PRESENTLY POSTED AS INCHARGE
                 PRINCIPAL MAHARANI USHA RANI BALIKA MADHYA
                 VIDYALAYA, DUMRAON, WARD NO. 7, DISTRICT
                 BUXAR.

                                              Versus

                            THE STATE OF BIHAR & ORS.
                                      -----------

2 22/09/2010 An order contained in Annexure-A to the show

cause has been brought on record. This is the order

passed by the District Superintendent of Education,

Buxar. Some of the claim of the petitioner seems to have

been accepted by him but his stand is that the case of the

petitioner cannot be decided in isolation because the

work on the determination of seniority of other persons

who are similarly situated is going on.

Since the issue and the claim have been

subsisting for some time, now the District Superintendent

of Education would be well advised to follow up the

matter and communicate to the petitioner the final

outcome of the exercise within a reasonable time frame.

In this regard, in the opinion of the Court, six months’

time would be enough.

-2-

With the above observation, this contempt

application is disposed of.

AMIN/                   (Ajay Kumar Tripathi, J.)