Patna High Court – Orders
Anusuya Singh vs The State Of Bihar &Amp; Ors. on 17 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3970 of 2009
1. ANUSUYA SINGH, W/O SHREE JAI NATH SINGH, R/M CHANKYA NAGAR
(KUMHRAR), NEAR NIRANJAN FLOUR MILL, P.S. AGAMKUAN, DISTT.
PATNA.
------ Petitioner
Versus
1. THE STATE OF BIHAR THROUGH ITS SECRETARY MR. ANJANI KUMAR
SINGH (PRIMARY EDUCATION), SECONDARY, PRIMARY AND ADULT
EDUCATION DEPTT., NEW SECRETARIATE, PATNA.
2. MR. ASHUTOSH, THE DIRECTOR, PRIMARY EDUCATION, SECONDARY,
PRIMARY AND ADULT EDUCATION DEPTT., NEW SECRETARIATE, PATNA.
3. THE DISTRICT EDUCATION ESTABLISHMENT COMMITTEE, PATNA THROUGH
ITS SECRETARY MR. SHASHI BHUSHAN ROY (THE DISTRICT
SUPERINTENDENT OF EDUCATION).
4. MR. SHASHI BHUSHAN ROY, THE DISTRICT SUPERINTENDENT OF
EDUCATION, PATNA.
5. MR. I.D.S. DALIWAL, THE ACCOUNTANT GENERAL, BIHAR, PATNA.
6. SMT. KIRAN KUMARI, THE DISTRICT EDUCATION OFFICER, PATNA.
------- Opposite parties/Contemnors
-----------
2 17.03.2011 No one appears on behalf of the
petitioner. Counsel for the State is present
and would submit that in compliance of the
order of this Court, the promotion of the
petitioner has been notified and extension of
admissible monetary benefit is also under
process.
That being so, the order of this
Court has been substantially complied but
then it is made clear that the admissible
monetary benefit must be paid to the
petitioner, if not already paid, within a
period of three months from the date of
2
receipt/production of a copy of this order.
With the aforementioned observation
and direction, this application is disposed
of.
Rsh (Mihir Kumar Jha, J.)