Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Rashmi Kumari on 24 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1112 of 2010
IN
(CWJC 189/2010)
============================================
1. STATE OF BIHAR
2. PRINCIPAL SECRETARY, DEPARTMENT OF HUMAN
RESOURCES DEVELOPMENT DEPARTMENT, GOVT.
OF BIHAR, PATNA
3. DIRECTOR, PRIMARY EDUCATION, BIHAR
4. DISTRICT MAGISTRATE, BEGUSARAI
5. DISTRICT SUPERINTENDENT OF EDUCATION,
BEGUSARAI
Versus
RASHMI KUMARI D/O SHRI SHASHI SHANKAR
PRASAD SINGH R/O CHAKPUNARWAS, P.O.-
CHHITROR, P.S.- MATIHANI, DISTT.- BEGUSARAI
============================================
Appearance:
For the Appellant: Mr. P.K.SINGH (AC to GA1)
============================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
03. 24.08.2010 Put up on 22.09.2010.
(R.M. Doshit, CJ.)
(Jyoti Saran, J.)
S.Sb/-