High Court Patna High Court - Orders

Babali Kumari vs The State Of Bihar & Ors on 8 July, 2011

Patna High Court – Orders
Babali Kumari vs The State Of Bihar & Ors on 8 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.3559 of 2011
                               Babali Kumari
                                   Versus
                          The State Of Bihar & Ors
                                -----------

2 8.7.2011 Heard learned counsel for the parties.

This is yet another writ application in which the

application of the petitioner on the issue of appointment on the

post of Anganbari Supervisor has not been decided since January,

2011. Annexure-7 is the application of the petitioner filed in this

regard.

Without expressing any opinion on the merit of the

claim, let the Divisional Commissioner, Purnea decide the case of

the petitioner within a period of six weeks from the date of

production/communication of a copy of this order.

This writ application is disposed of with the above

direction.

RPS                             (Ajay Kumar Tripathi,J.)