Patna High Court – Orders
Upendra Kumar vs The State Of Bihar &Amp; Ors on 1 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1857 of 2010
1. UPENDRA KUMAR S/O SRI RAM BAHADUR RAM R/O
VILL- JALALPUR, P.S. SARAIYA, DISTT.
MUZAFFARPUR
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY HUMAN RESOURCES
AND DEVELOPMENT DEPTT., GOVT. OF BIHAR,
PATNA
3. THE DEPUTY DIRECTOR EDUCATION, GOVT. OF
BIHAR, PATNA
4. THE DISTRICT SUPERINTENDENT OF EDUCATION
MUZAFFARPUR
5. THE BLOCK EDUCATION EXTENSION OFFICER
SARAIYA, MUZAFFARPUR
6. THE MUKHIA GRAM PANCHAYAT RAJ, RAM
KRISHNA DUBIAHI, ANCHAL SARAIHYA,
MUZAFFARPUR
7. THE PANCHAYAT SECRETARY GRAM PANCHAYAT
RAJ, RAM KRISHNA DUBIAHI, ANCHAL SARAIHYA,
MUZAFFARPUR
8. THE HEAD MASTER PRIMARY SCHOOL, CHAKIA,
MUZAFFARPUR
-----------
2 01/12/2010 After having heard learned counsel for the
petitioner and learned counsel for the State, this Court is
of the opinion that let the petitioner first approach the
Appellate Tribunal constituted in this regard where his
grievance can be looked into.
This writ application is dismissed with the liberty
aforesaid.
AMIN/ (Ajay Kumar Tripathi, J.)