IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19197 of 2011
Managing Committee, Balika Uchaya Vidyalaya
Versus
The State Of Bihar & Ors
04.11.2011 In this case, petitioner has made a prayer that the
2
School in question has not been paid grant by the State
Government due to the dispute as to who is the real
Secretary of the Managing Committee of the School in
question. Petitioner has made a claim that she is the real
Secretary of the Managing Committee who is managing the
affairs of the School, whereas respondent no.6 Harendra
Singh is claiming to be the real Secretary.
In the circumstance, issue notice to the
respondent no.6 through ordinary process for which
requisites etc. must be filed within one week, failing which
this application, as against him, shall stand rejected without
further reference to Bench.
In the mean time the State is directed to file
counter affidavit explaining the position as to who is the real
Secretary of the Managing Committee of the School in
question through which the grant should be transmitted so
that the affected teachers may be paid their salary.
List this matter after 4 weeks retaining its position
in the list.
Jay/ (Shivaji Pandey, J)