High Court Patna High Court - Orders

Ram Chandra Prasad Singh vs State Of Bihar & Ors on 21 October, 2011

Patna High Court – Orders
Ram Chandra Prasad Singh vs State Of Bihar & Ors on 21 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              C. REV. NO.83 OF 2010
                   RAM CHANDRA PRASAD SINGH, S/O LATE DOMAN
                   PRASAD SINGH, RETIRED ASSISTANT TEACHER,
                   MADHYA VIDYALAYA KALI STHAN, PATNA CITY,
                   ANCHAL MALSALAMI, DISTRICT PATNA.
                   .....................(WRIT
                   PETITIONER).............APPELLANT...............PETITIONER.

                                        VERSUS
                   1.THE    STATE    OF    BIHAR    THROUGH   THE
                   COMMISSIONER     CUM     SECRETARY,    PRIMARY
                   EDUCATION, BIHAR, NEW SECRETARIATE, PATNA.
                   2.THE DIRECTOR, PRIMARY EDUCATION, NEW
                   SECRETARIATE, PATNA.
                   3.THE COMMISSIONER, PATNA PRAMANDAL, PATNA,
                   WEST OF GANDHI MAIDAN, PATNA.
                   4.THE      DISTRICT      MAGISTRATE,     PATNA
                   COLLECTORATE, PATNA.
                   5.THE DISTRICT SUPERINTENDENT OF EDUCATION,
                   NORTH OF GANDHI MAIDAN, PATNA.
                   6.THE ACCOUNTANT GENERAL, BIHAR, BIRCHAND
                   PATEL PATH, PATNA.
                   7.FINANCE DEPARTMENT, BIHAR, PATNA THROUGH
                   ITS FINANCE COMMISSIONER, OLD SECRETARIATE,
                   PATNA.
                   8.THE    HEADMASTER,      MADHYA    VIDYALAYA,
                   KALISHTAN, PATNA CITY, PATNA.
                       ...........................RESPONDENTS.....................RESPONDENTS.
                             -----------

04/ 21.10.2011 Heard counsel for the petitioner.

Having regard to the fact that there

is no apparent error on the face of record,

we do not find any reason to entertain this

application.

That being so, this application is

wholly misconceived and is, accordingly,

dismissed.

(Mihir Kumar Jha, J.)

(Dr. Ravi Ranjan,J.)
Ranjan