High Court Patna High Court - Orders

Om Prakash Singh vs The State Of Bihar & Ors on 8 August, 2011

Patna High Court – Orders
Om Prakash Singh vs The State Of Bihar & Ors on 8 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                Civil Writ Jurisdiction Case No.7859 of 2008
             Om Prakash Singh, son of Shri Devendra Prasad
             Singh, resident of village Akauna, P.O. & P.S.
             Punpun, District- Patna.     .................. Petitioner
                             Versus
           1. The State Of Bihar.
           2. The Secretary, Department Of Human Resources
             Development Bihar, New Secretariat, Patna.
           3. The Director, Department Of Primary Education,
             Bihar, New Secretariat, Patna.
           4. The District Superintendent of Education, Patna
             Collectorate Compound, Patna. .................. Respondents.
                     ----------------------------------

2. 08/08/2011 Learned counsel for the petitioner

submits that the High Powered Committee

constituted under the orders of this Court

passed in a batch of cases as reported in 2007

(Suppl.) PLJR 337 is still functioning. He also

submits that the case of the petitioner is

identical to the cases of the persons whose

matters were referred to the Committee.

However, he submits that the case of the

petitioner has not been considered by the

Committee so far. Hence, he prays for liberty

to the petitioner to represent before the

Committee and for a direction to the Committee

to consider his case.

The writ application is accordingly

disposed of with such liberty to the

petitioner with a direction to the Committee

to consider his representation in accordance

with law.

      Pradeep/                                         ( J. N. Singh,J.)