High Court Patna High Court - Orders

Dhruv Nath Singh vs The State Of Bihar &Amp; Ors on 1 December, 2010

Patna High Court – Orders
Dhruv Nath Singh vs The State Of Bihar &Amp; Ors on 1 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    MJC No.4108 of 2009
           1. DHRUV NATH SINGH S/O SHRI RAJ BALLAM SINGH R/O VILL-
           HARIAMA, P.O. BAGAHI, P.S. BASANTPUR, DISTT. SIWAN, AT
           PRESENT POSTED AND WORKING AS AN ASSISTANT TEACHER IN
           GOVT. MIDDLE SCHOOL, MORA, ANCHAL- BHAGWANPUR HAT,
           DISTT. SIWAN
                                 Versus
           1. THE STATE OF BIHAR
           2. SHRI ANJANI KUMAR SINGH, THE COMMISSIONER AND
           SECRETARY HUMAN RESOURCES DEVELOPMENT DEPTT.,
           GOVT. OF BIHAR, PATNA
           3. SHRI ASHUTOSH, THE DIRECTOR PRIMARY AND ADULT
           EDUCATION, BIHAR, PATNA
           4. SHRI BALA MURGAN, THE DISTRICT MAGISTRATE SIWAN
           5. SHRI ABRAR AHMAD KANAR, THE DEPUTY DEVELOPMENT
           COMMISSIONER-CUM-CHAIRMAN DISTRICT EDUCATION
           ESTABLISHMENT COMMITTEE, SIWAN
           6. SHRI JYOTI KUMAR, THE DISTRICT EDUCATION OFFICER
           SIWAN
           7. SHRI B.N. JHA, THE DISTRICT SUPERINTENDENT OF
           EDUCATION SIWAN
                                          -----------

2. 1.12.2010 Learned counsel for the petitioner fairly

submits that the order has been complied with but

seeks to raise grievance with regard to the manner of

compliance.

That is an aspect which can be examined

only in a fresh writ application.

The proceeding stands disposed.

P. Kumar                                               ( Navin Sinha, J.)