Patna High Court – Orders
Dhruv Nath Singh vs The State Of Bihar &Amp; Ors on 1 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4108 of 2009
1. DHRUV NATH SINGH S/O SHRI RAJ BALLAM SINGH R/O VILL-
HARIAMA, P.O. BAGAHI, P.S. BASANTPUR, DISTT. SIWAN, AT
PRESENT POSTED AND WORKING AS AN ASSISTANT TEACHER IN
GOVT. MIDDLE SCHOOL, MORA, ANCHAL- BHAGWANPUR HAT,
DISTT. SIWAN
Versus
1. THE STATE OF BIHAR
2. SHRI ANJANI KUMAR SINGH, THE COMMISSIONER AND
SECRETARY HUMAN RESOURCES DEVELOPMENT DEPTT.,
GOVT. OF BIHAR, PATNA
3. SHRI ASHUTOSH, THE DIRECTOR PRIMARY AND ADULT
EDUCATION, BIHAR, PATNA
4. SHRI BALA MURGAN, THE DISTRICT MAGISTRATE SIWAN
5. SHRI ABRAR AHMAD KANAR, THE DEPUTY DEVELOPMENT
COMMISSIONER-CUM-CHAIRMAN DISTRICT EDUCATION
ESTABLISHMENT COMMITTEE, SIWAN
6. SHRI JYOTI KUMAR, THE DISTRICT EDUCATION OFFICER
SIWAN
7. SHRI B.N. JHA, THE DISTRICT SUPERINTENDENT OF
EDUCATION SIWAN
-----------
2. 1.12.2010 Learned counsel for the petitioner fairly
submits that the order has been complied with but
seeks to raise grievance with regard to the manner of
compliance.
That is an aspect which can be examined
only in a fresh writ application.
The proceeding stands disposed.
P. Kumar ( Navin Sinha, J.)