High Court Patna High Court - Orders

Lalan Prasad vs The State Of Bihar &Amp; Ors. on 1 September, 2010

Patna High Court – Orders
Lalan Prasad vs The State Of Bihar &Amp; Ors. on 1 September, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       MJC No.4216 of 2009
     1. LALAN PRASAD S/O SRI LAL BAHADUR PRASAD R/O VILL+P.O. BAHIDULI,
         KUNWAR TOLA, P.S. MASHRAKH, DISTT. SARAN (CHAPRA), PIN-841417
                                               Versus
                             1. THE STATE OF BIHAR
  2. MR. ANJANI KUMAR, THE SECRETARY HUMAN RESOURCES CUM PRIMARY &
                ADULT EDUCATION DEPTT., GOVT. OF BIHAR, PATNA-1
3. MR. BAIDYANATH PRASAD, THE DIRECTOR PANCHAYATI RAJ, GOVT. OF BIHAR,
                                     PATNA
  4. MR. LOKESH KUMAR SINGH, THE DISTRICT MAGISTRATE SARAN AT CHAPRA
   5. MR. JAGPATI CHAUDHARY, THE SUPERINTENDENT OF DISTRICT EDUCATION
                                SARAN AT CHAPRA
6. MR. SUKHDEO PRASAD, THE BLOCK DEVELOPMENT OFFICER MASRAKH, SARAN
        7. SMT. VIBHA KUMARI, THE BLOCK EDUCATION EXTENSION OFFICER
                               MASHRAKH, SARAN
   8. SMT. BABITA KUMARI, THE MUKHIYA GRAM PANCHAYAT RAJ-7 BAHROULI
                        BLOCK- MASHRAKH, DISTT. SARAN
       9. MR. RAMESH PRASAD, THE SECRETARY null GRAM PANCHAYAT RAJ-7
                          BAHROULI, MASHRAKH, SARAN
                                             -----------

3 1.9.2009 It has been informed by the petitioner’s counsel

that defect has been removed on 26.8.2010.

Akumar                                              ( Mridula Mishra, J.)