IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4072 of 2011
Pammy Kumari
Versus
The State Of Bihar & Ors
-----------
2 13.7.2011 None for the petitioner. Learned counsel for the
State is present.
Since the petitioner has remedy by moving the
District Magistrate with regard to her non-selection on the post of
Anganbari Sevika, let her move the appropriate forum in this
regard. No direction will be issued by this Court on the material
which is very sketchy in the writ application.
This writ application is disposed of with the above
direction.
RPS (Ajay Kumar Tripathi,J.)