IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4951 of 2010
AMOD KUMAR NIRALA S/O SHRI BINDESHWARI MOCHI R/O
VILL.- FATEHPUR (SADANANDPUR), P.S.- BALIA, DISTT.-
BEGUSARAI
Versus
1. THE STATE OF BIHAR, THROUGH THE SECRETARY,
DEPARTMENT OF PRIMARY AND ADULT EDUCATION, GOVT.
OF BIHAR, PATNA
2. THE DISTRICT MAGISTRATE-CUM-COLLECTOR,
BEGUSARAI
3. THE DEPUTY DEVELOPMENT COMMISSIONER, BEGUSARAI
4. THE DISTRICT PANCHAYAT RAJ OFFICER, BEGUSARAI
5. THE DISTRICT SUPERINTENDENT OF EDUCATION,
BEGUSARAI
6. THE BLOCK DEVELOPMENT OFFICER, BALIA, BEGUSARAI
7. THE BLOCK EDUCATION EXTENSION OFFICER, BALIA,
DISTT.- BEGUSARAI
8. THE MUKHIYA, GRAM PANCHAYAT RAJ FATEHPUR, P.S.
BALIA, BEGUSARAI
9. THE PANCHAYAT SECRETARY/PANCHAYAT SEVAK, GRAM
PANCHAYAT RAJ FATEHPUR, P.S. BALIA, DISTT.- BEGUSARAI
10. THE HEAD MASTER, MIDDLE SCHOOL, SADANANDPUR,
P.S.- BALIA, DISTT.- BEGUSARAI
11. MEERA KUMARI W/O SHRI SANJEEV KUMAR R/V
FATEHPUR (SADANANDPUR), P.S.- BALIA, DISTT.-
BEGUSARAI
-----------
For the petitioner: Mr. Ajay Kumar Ambastha.
For the State: Mr. Krishna Chandra Jha, AC to SC 4.
—
02. 22.12.2010 Let the petitioner approach the District Employment
Appellate Authority with grievance including challenge, if any, to
annexure-2, if he so desires.
No interference is warranted at this stage in this writ
application.
The writ application is disposed of with above observation.
rkp ( Ajay Kumar Tripathi, J.)