IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18230 of 2010
GAUTAM KUMAR, son of Shri Mithilesh Kumar, resident of village
Ramdauli, Police Station-Bidupur, District- Vaishali..... Petitioner
Versus
1. THE STATE OF BIHAR through Secretary, Department of Education,
Government of Bihar, Patna.
2. The District Superintendent of Education, Vaishali, Hajipur
3. The Block Education Extension Officer, Raghopur, District-Vaishali
............Respondents
-----------
2. 4.11.2010 The petitioner is aggrieved by the action
of the respondent District Superintendent of
Education, Vaishali in not passing final order
upon the reply to the show cause filed by the
petitioner on 31.7.2010, pursuant to the show
cause notice dated 16.7.2010 issued by him.
In the above circumstances, the writ
application is disposed of with a direction to the
District Superintendent of Education, Vaishali to
consider and dispose of the reply of the
petitioner within a period of four weeks from the
date of receipt/production of a copy of this
order.
VPS ( Ramesh Kumar Datta, J. )