Patna High Court – Orders
Md.Feeroz Akhtar vs The State Of Bihar &Amp; Ors on 21 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4542 of 2010
MD.FEEROZ AKHTAR S/O LATE AKHTARUL ISLAM R/O MOH.-
MINHAJ NAGAR, NAYA TOLA, P.S.- PHULWARISHARIF,
DISTT.- PATNA
Versus
1. THE STATE OF BIHAR THROUGH PRINCIPAL SECRETARY
HUMAN RESOURCES DEVELOPMENT DEPTT. BIHAR, PATNA,
VIKAS BHAWAN, PATNA
2. DIRECTOR, PRIMARY EDUCATION BIHAR, PATNA, VIKAS
BHAWAN, PATNA
3. THE DISTRICT MAGISTRATE-CUM-CHAIRMAN
COMPASSIONATE COMMITTEE, PATNA
4. REGIONAL DEPUTY DIRECTOR OF EDUCATION PATNA
5. DISTRICT EDUCATION OFFICER PATNA
6. DISTRICT SUPERINTENDENT OF EDUCATION PATNA
7. SADAR SUBDIVISIONAL EDUCATION OFFICER PATNA
-----------
02. 21.12.2010 Claim of the petitioner will be dependent on the final
outcome of the decision which may be rendered by the Hon`ble
Supreme Court in view of the pendency of the issue before the apex
Court.
The writ application is disposed of in light of what has been
recorded above.
rkp ( Ajay Kumar Tripathi, J.)