IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.4639 of 2008
======================================================
MD.SHAKIL AHMAD, S/O HANIF SANI, R/O
VILLAGE-RAHMATGANJ, P.S.-SHRINAGAR,
DISTRICT-MADHEPURA.
…. …. Petitioner/s
Versus
1. THE STATE OF BIHAR.
2. THE SECRETARY, HUMAN RESOURCES DEVELOPMENT
DEPARTMENT, GOVERNMENT OF BIHAR.
3. THE DISTRICT MAGISTRATE, MADHEPURA.
4. THE DISTRICT EDUCATION OFFICER, MADHEPURA.
5. THE SUB-DIVISIONAL OFFICER, MADHEPURA.
…. …. Respondent/s
======================================================
Appearance :
For the Petitioner/s : Mr. Dhirendra Kr.Jha 2
Mr. Krishna Chandra Jha
For the Respondent/s : Mr. (Ga6)
======================================================
2 11-07-2011 Petitioner is aggrieved by non-consideration of his case
for appointment as Nagar Panchayat Teacher in the High School.
Petitioner has an alternative remedy before the
statutory Appellate Authority constituted under the Rules.
In the circumstances, the writ application is disposed
of with liberty to the petitioner to move the Appellate Authority
for ventilating his grievances.
(Jayanandan Singh, J)
Arvind/