High Court Patna High Court - Orders

Managing Committee,Balika … vs The State Of Bihar & Ors on 4 November, 2011

Patna High Court – Orders
Managing Committee,Balika … vs The State Of Bihar & Ors on 4 November, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19197 of 2011
Managing Committee, Balika Uchaya Vidyalaya
Versus
The State Of Bihar & Ors
04.11.2011 In this case, petitioner has made a prayer that the
2
School in question has not been paid grant by the State

Government due to the dispute as to who is the real

Secretary of the Managing Committee of the School in

question. Petitioner has made a claim that she is the real

Secretary of the Managing Committee who is managing the

affairs of the School, whereas respondent no.6 Harendra

Singh is claiming to be the real Secretary.

In the circumstance, issue notice to the

respondent no.6 through ordinary process for which

requisites etc. must be filed within one week, failing which

this application, as against him, shall stand rejected without

further reference to Bench.

In the mean time the State is directed to file

counter affidavit explaining the position as to who is the real

Secretary of the Managing Committee of the School in

question through which the grant should be transmitted so

that the affected teachers may be paid their salary.

List this matter after 4 weeks retaining its position

in the list.

       Jay/                                             (Shivaji Pandey, J)