Patna High Court – Orders
Chandra Mohan Jha vs The State Of Bihar & Ors on 13 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13511 of 2011
Chandra Mohan Jha S/O Sri Mishri Jha R/O Vill.- Abhuwar,
P.S.- Kishanpur, Distt.- Supaul-------Petitioner
Versus
1. The State Of Bihar through the Principal Secretary,
Department Of Social Welfare, Patna
2. The Director, I.C.D.S. Directorate, Govt. Of Bihar, Patna
3. Commissioner, Koshi Division, Saharsa
4. The District Magistrate, Supaul
5. The Sub-Divisional Officer, Supaul
6. District Programme Officer, Supaul
7. Child Project Development Officer, Supaul
8. Block Development Officer, Kishanpur
9. Reena Devi W/O Anil Kumar Jha R/O Vill.- Abhuwar, P.S.-
Kishanpur, Distt.- Supaul-----------------------Respondents
----------------------------------
2 13.10.2011 Heard learned counsel for the parties.
Since the petitioner is not one of the claimants of the post
of Anganbari Swivka the proxy application is not required to be
entertained by this Court. This writ application is dismissed.
( Ajay Kumar Tripathi, J.)
RPS