Patna High Court – Orders
Lalendra Prasad Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 24 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2265 of 2007
LALENDRA PRASAD SINGH & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
9. 24.1.2011 Learned A.C. to S.C. no.1 submits that perusal of the
records reveals proposal for establishment of Government
schools in the district of Darbhanga has been made and Cabinet
will take its decision which requires some more time.
However, we are not satisfied with the submission of
the learned counsel since the matter is lingering by the
respondents for four years.
Under the above circumstance, we are of the opinion
that an affidavit has to be filed with regard to the movement of
the file on or before 27.1.2011.
Post this matter on 27.1.2011.
( T. Meena Kumari, J.)
Sudip ( Mihir Kumar Jha, J. )