Patna High Court – Orders
Jabbar Alam vs The State Of Bihar &Amp; Ors on 21 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14451 of 2010
1. JABBAR ALAM S/O AHMAD ALI R/O VILL SANJHA,
P.O.BASANT, P.S.DERNI, DISTT-CHAPRA, SARAN
Versus
1. THE STATE OF BIHAR
2. SECRETARY, PRIMARY & ADULT EDUCATION
DEPARTMENT GOVT. OF BIHAR, NEW SECRETARIAT,
PATNA
3. DISTRICT MAGISTRATE CHAPRA, SARAN
4. DISTRICT EDUCATION OFFICER CHAPRA, SARAN
5. DISTRICT SUPERINTENDENT OF EDUCATION
CHAPRA, SARAN
6. BLOCK EDUCATION OFFICER DARIYAPUR, SARAN
7. MUKHIA, GRAM PANCHAYAT RAJ
BISHAMBHARPUR, BLOCK-DARIYAPUR, DISTT-
SARAN
8. SECRETARY, GRAM PANCHAYATI RAJ
BISHAMBHARPUR, BLOCK-DARIYAPUR, DISTT-
SARAN
9. HEADMASTER, PRIMARY URDU SCHOOL
PHURSATPUR, DISTT-CHAPRA
-----------
2 21/04/2011 After some argument learned counsel for the
petitioner seeks liberty to move the District Teachers
Appointment Appellate Authority. Let him do so
provided the law and the rules permit him as the matter
relates to non joining of the petitioner as a Panchayat
Shiksha Mitra.
This writ application is dismissed with the liberty
aforesaid.
AMIN/ (Ajay Kumar Tripathi, J.)