IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7739 of 2008
Kumari Lalita, W/O Sh.Jag Narain Singh, resident
of village Koel, P.O. Koel, P.S. Charpokhari,
District- Bhojpur. ............ Petitioner
Versus
1.The State Of Bihar
2.Director, Secondary, Primary and Adult
Education, Govt. of Bihar, Patna
3.District Superintendent of Education, Bhojpur
4.District Education Officer, Ara
5.Block Education Extension Officer, Anchal-
Charpokhari, Ara, District- Bhojpur.
............... Respondents
----------------------------------
3. 09/08/2011 Learned counsel for the petitioner
submits that the prayer of the petitioner in
this writ application is only for payment of
arrears of salary. She submits that the
petitioner shall file a representation
before the District Programme Officer, who
may be directed to consider and dispose of
the same in accordance with law.
The writ application is accordingly
disposed of with the aforesaid direction to
the District Programme Officer.
Pradeep/ ( J. N. Singh,J.)