IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No.2647 of 2011
Kumari Neha & Ors. ......Petitioners.
Versus
The State of Jharkhand & Ors. .......Respondents.
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
For the Petitioners : Mr. P. K. Singh, Advocate.
For the State : Mr. A. Allam, Sr. S.C.II
For Respondent no.5: Md. Sohail Anwar, Sr. Advocate.
05/25.07.2011
: Today Regional Deputy Director of Education, Kolhan
Division, Chaibasa appeared in person in Court. He has stated
that he had no intention to harass the students, but there are
some confusion because of certain letters of the State
Government and the matter was under correspondence. He has
further stated that he will immediately take up the matter either
for countersigning or for passing appropriate order within one
week.
In view of the above, this writ petition is disposed of,
remitting matter to the Regional Deputy Director of Education,
Kolhan Division, Chaibasa either to countersign the registration
form or to take a final decision within one week from today.
(Narendra Nath Tiwari, J.)
Sanjay/