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/-