High Court Patna High Court - Orders

Avinash Kumar Singh vs State Of Bihar &Amp; Ors. on 15 September, 2010

Patna High Court – Orders
Avinash Kumar Singh vs State Of Bihar &Amp; Ors. on 15 September, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                           MJC No.968 of 2010
           1. AVINASH KUMAR SINGH S/O LATE SHRI RAM LAL SINGH ( ASSISTANT
           TEACHER ) MIDDLE SCHOOL, KASTURBA WITHIN BUXAR BLOCK, DISTT.-
           BUXAR
                              Versus
           1. THE STATE OF BIHAR
           2. THE COMMISSIONER, PATNA DIVISION, PATNA NAMELY ...............
           3. THE DISTRICT MAGISTRATE, BUXAR, NAMELY SRI VIJAY YADAV
           4. THE DISTRICT DEVELOPMENT COMMISSIONER, NAMELY SRI MOHAN
           PRASAD
           5. THE DISTRICT EDUCATION ESTABLISHMENT COMMITTEE WITH
           CHAIRMAN, DEVELOPMENT COMMISSIONER, NAMELY SRI MOHAN
           PRASAD
           6. THE DISTRICT SUPRINTENDENT OF EDUCATION, NAMELY, SRI
           NIRMALA PRASAD
           7. THE SUB-DIVISIONAL EDUCATION OFFICER, DUMRAON, NAMELY SRI
           JAGDISH PRASAD
           8. THE DIRECTOR, PRIMARY EDUCATION, NAMELY SRI,...............
                            -----------

3 15.9.2010 Four weeks’ time is allowed to the counsel

appearing for the State for filing show cause on behalf of

the Opposite parties.

Put up after four weeks.

Akumar                                                   ( Mridula Mishra, J.)