Patna High Court – Orders
Bundi Prasad vs The State Of Bihar &Amp; Ors on 16 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4067 of 2010
1. BUNDI PRASAD S/O LATE NARAYAN MAHTO R/O
VILL.- SOHJANA, P.S.- ISLAMPUR, DISTT.- NALANDA
Versus
1. THE STATE OF BIHAR
2. THE SECRETARY, PRIMARY, SECONDARY AND
ADULT EDUCATION NEW SECRETARIAT, PATNA
3. THE DIRECTOR, PRIMARY, SECONDARY AND
ADULT EDUCATION NEW SECRETARIAT, PATNA
4. THE DISTRICT SUPERINTENDENT OF EDUCATION
NALANDA, DISTT.- NALANDA
-----------
2 16/12/2010 Having heard learned counsel for the parties, this
writ application is disposed of with a direction upon the
District Superintendent of Education, Nalanda
(respondent no. 4) to take cognizance of the application
of the petitioner contained in annexure-7 and
communicate the outcome of his decision within a period
of three months from the date of production or
communication of a copy of this order.
AMIN/ (Ajay Kumar Tripathi, J.)