High Court Patna High Court - Orders

Seema Kumari vs State Of Biahr &Amp; Ors. on 15 September, 2010

Patna High Court – Orders
Seema Kumari vs State Of Biahr &Amp; Ors. on 15 September, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         MJC No.1162 of 2010
1. SEEMA KUMARI, D/O SRI KAPILDEO CHOUDHARY, R/O VILLAGE AYODHYAGANJ,
                  BAZAR, P.S. KURSELA IN THE DISTRICT OF KATIHAR.
                                                 Versus
      1. THE STATE OF BIHAR THROUGH THE SECRETARY, HUMAN RESOURCES
                       DEPARTMENT, GOVT. OF BIHAR, PATNA.
              2. THE DEPUTY DEVELOPMENT COMMISSIONER, KATIHAR.
          3. THE BLOCK DEVELOPMENT OFFICER, HASSAN BLOCK KATIHAR.
     4. THE BLOCK EDUCATION EXTENSION OFFICER, HASSANGANJ, KATIHAR..
               5. PRAMUKH,HASSANGANJ BLOCK,DISTRICT- KATIHAR..
               6. THE MEMBER, EDUCATION COMMITTEE, PANCHAYAT,
                 SAMITI,HASSANGANJ,KATIHAR,DISTRICT- KATIHAR..
   7. NEHA, D/O TARKESHWAR PRASAD, R/O MOHALLA RAMPARA, WARD NO. 24,
                                     KATIHAR.
                                               -----------

3 15.9.2010 This application is for restoration of CWJC No. 11671 of

2008, which stood dismissed due to non-compliance of the

peremptory order dated 25.7.2009.

The reason for non-compliance of the peremptory order

within the peremptory time has been explained in Paragraphs 3 and

4 of the restoration application.

Finding it to be satisfactory, this application is allowed.

CWJC No. 11671 of 2008 is restored to its original file.

Akumar                                                         ( Mridula Mishra, J.)