Patna High Court – Orders
Maheru Shah Jabin &Amp; Ors vs The State Of Bihar &Amp; Ors on 9 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3211 of 2010
1. MAHERU SHAH JABIN D/O MATIUR RAHMAN AND
W/O SAFI AKHTAR R/O VILL.- MAHISBATHNA, P.S.
AND BLOCK BAHADURGANJ, DISTT.- KISHANGANJ
2. SAFI AKHTAR S/O LATE MD. USMAN R/O VILL.-
MAHISBATHNA, P.S. AND BLOCK BAHADURGANJ,
DISTT.- KISHANGANJ
3. KAMLESH PRASAD SAH S/O PREM CHAND SAH R/O
VILL.- BELSARI, P.S. & BLOCK PALASI, DISTT.-
ARARIA
Versus
1. THE STATE OF BIHAR
2. THE COMMISSIONER CUM SECRETARY, HUMAN
RESOURCES DEVELOPMENT DEPTT., GOVT. OF
BIHAR, PATNA
3. THE DIRECTOR (PRIMARY EDUCATION), GOVT. OF
BIHAR, PATNA
4. THE DISTRICT MAGISTRATE, KISHANGANJ
5. THE DEPUTY DEVELOPMENT COMMISSIONER,
KISHANGANJ
6. THE DISTRICT SUPERINTENDENT OF EDUCATION,
KISHANGANJ
7. THE DISTRICT EDUCATION OFFICER, KISHANGANJ
8. THE B.D.O., TEHRAGACHH, DISTT.- KISHANGANJ
9. THE BLOCK EDUCATION EXTENSION OFFICER,
TERHAGACHH, DISTT.- KISHANGANJ
10. THE PRESENT MUKHIA, GRAM PANCHAYAT
CHILHANIA, P.S. AND BLOCK TERHAGACHH, DISTT.-
KISHANGANJ
11. THE PRESENT PANCHYAT SECRETARY, GRAM
PANCHAYAT CHILHANIA, P.S. AND BLOCK-
TERHAGACHH, DISTT.- KISHANGANJ
12. SURENDRA KUMAR CHAUDHARY S/O ANANDI
PRASAD CHAUDHARY R/O VILL.- BALUA
KALIAGANJ, P.S. PALASI, DISTT.- ARARIA
13. NIRAJ KUMAR YADAV S/O BHOLA NATH YADAV
R/O VILL.- KALAHI, P.S. PALASI, DISTT.- ARARIA
14. KHUSHNUMA BEGUM D/O ASHFAQUE ALAM AND
W/O MD. IMRAN R/O VILL.- CHANDAR GAU, P.S.
TERHAGACHH, DISTT.- KISHANGANJ
15. SURYANAND MANDAL S/O LATE BASUDEO
MANDAL R/O VILL.- CHAINPUR, P.S.- TERHAGACHH,
DISTT.- KISHANGANJ
16. ALOK KUMAR S/O SRI LILANAND MANDAL R/O
VILL.- PACHIRA, P.S. RANIGANJ, DISTT.- ARARIA
17. MD. ADIL AKHTAR S/O ABU SAYED R/O VILL.-
BAGNA, P.S. TERHAGACHH, DISTT.- KISHANGANJ
18. MD. JUNAID ALAM S/O MAHTABUDDIN R/O VILL.-
KHARI TOLA, P.S. TERHAGACHH, DISTT.-
KISHANGANJ
2
19. HIRAMANI DEVI W/O GOPAL RAM R/O VILL.-
BELBARI, P.S. TERHAGACHH, DISTT.- KISHANGANJ
20. SUNITA DEVI D/O RAMDEO DAS, W/O SOHAN
KUMAR DAS R/O VILL.- JAMUNIYA, P.S. PARBATTA,
DISTT.- BHAGALPUR
21. MD. ARSHAD RABBANI S/O MD. HABIB ALAM R/O
VILL.- JHILJHILI, P.S.- BAHADURGANJ, DISTT.-
KISHANGANJ
-----------
02. 09.12.2010 Let the petitioners first exhaust the remedy by moving the
District Appointment Appellate Authority having jurisdiction in the
matter.
The writ application is disposed of with liberty as above
without expressing any opinion on the merit of the matter.
rkp ( Ajay Kumar Tripathi, J.)