High Court Patna High Court - Orders

Bali Sharma vs State Of Bihar &Amp; Ors. on 1 December, 2010

Patna High Court – Orders
Bali Sharma vs State Of Bihar &Amp; Ors. on 1 December, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               MJC No.2959 of 2010
                                  BALI SHARMA
                                       Versus
                             STATE OF BIHAR & ORS.
                                     -----------

4 1-12-2010 Learned Government Advocate No.1 appearing on

behalf of State submits that delay is being caused in meeting

the grievance of the petitioner because the District

Superintendent of Education, Patna is delaying in sending the

particulars or statements relating to petitioner to the

concerned officer at Jehanabad. In view of such stand the

District Superintendent of Education, Patna is ordered to be

added as opposite party no.4 to this application. Let that be

done in course of the day.

Opposite party no.4 should provide the necessary

statements or particulars as required by the District

Superintendent of Education, Jehanabad, opposite party no.2

without any delay preferably within two weeks . Thereafter

the authorities at Jehanabad should take prompt steps and

comply with the order of this Court by making necessary

payment within one week thereafter.

Let this matter be listed under the same heading

after three weeks.

2

Let a copy of this order be given to learned counsel

appearing for the State.

Naresh                              ( Shiva Kirti Singh, J.)