Patna High Court – Orders
Mrs.Nirmala Singh vs The State Of Bihar &Amp; Ors on 21 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14546 of 2010
1. MRS. NIRMALA SINGH W/O TRIBHUWAN SINGH 42/1, NEW
PATALIPUTRA COLONY, P.S.- PATALIPUTRA, PATNA-PETITIONER
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY HUMAN RESOURCES DEVELOPMENT
DEPARTMENT, GOVERNMENT OF BIHAR, PATNA
3. MAGADH UNIVERSITY, BODH GAYA, THROUGH ITS REGISTRAR
4. THE VICE-CHANCELLOR, MAGADH UNIVERSITY, BODH GAYA
5. THE REGISTRAR, MAGADH UNIVERSITY, BODH GAYA-RESPONDENTS
-----------
2 21.4.2011 Since the petitioner is still working on the post on
the basis of a decision rendered by this Court, no adjudication is
required to be made in the present writ application. However it is
clarified that it is subject to final adjudication which may be made
in this regard by the superior forum. This writ application is
disposed of with the above observation.
RPS (Ajay Kumar Tripathi,J.)