Patna High Court – Orders
Anita Kumari vs The State Of Bihar & Ors on 23 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7616 of 2007
Anita Kumari, wife of Prasun Kumar Singh, resident of village & P.O.
Mahisaur, P.S. Jandaha, District Vaishali
... Petitioner
Versus
1. The State Of Bihar, through the District Magistrate, Vaishali
2. The Secretary, Human Resources Development Department,
Vikas Bhawan, Patna
3. The Director (Research and Training), Human Resources
Development Department, Govt. of Bihar, Patna
4. The District Superintendent of Education, Vaishali at Hajipur
5. The Panchayat Samiti, Jandaha Block, District Vaishali, through
its Pramukh
6. Bhartiya Shiksha Parishad, through its Chairman, "Bharat
Bhawan", Matiyari Chinhat, Faizabad Road, Lucknow
7. The Block Education Extension Officer, Jandaha, District
Vaishali
... Respondents
----------------------------------
2. 23.9.2011 No one appears for the petitioner. Counsel for the
State is present.
This application is, accordingly, dismissed for
default.
(Mihir Kumar Jha,J.)
Surendra/