IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2959 of 2010
BALI SHARMA
Versus
STATE OF BIHAR & ORS.
-----------
4 1-12-2010 Learned Government Advocate No.1 appearing on
behalf of State submits that delay is being caused in meeting
the grievance of the petitioner because the District
Superintendent of Education, Patna is delaying in sending the
particulars or statements relating to petitioner to the
concerned officer at Jehanabad. In view of such stand the
District Superintendent of Education, Patna is ordered to be
added as opposite party no.4 to this application. Let that be
done in course of the day.
Opposite party no.4 should provide the necessary
statements or particulars as required by the District
Superintendent of Education, Jehanabad, opposite party no.2
without any delay preferably within two weeks . Thereafter
the authorities at Jehanabad should take prompt steps and
comply with the order of this Court by making necessary
payment within one week thereafter.
Let this matter be listed under the same heading
after three weeks.
2
Let a copy of this order be given to learned counsel
appearing for the State.
Naresh ( Shiva Kirti Singh, J.)