IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7859 of 2008
Om Prakash Singh, son of Shri Devendra Prasad
Singh, resident of village Akauna, P.O. & P.S.
Punpun, District- Patna. .................. Petitioner
Versus
1. The State Of Bihar.
2. The Secretary, Department Of Human Resources
Development Bihar, New Secretariat, Patna.
3. The Director, Department Of Primary Education,
Bihar, New Secretariat, Patna.
4. The District Superintendent of Education, Patna
Collectorate Compound, Patna. .................. Respondents.
----------------------------------
2. 08/08/2011 Learned counsel for the petitioner
submits that the High Powered Committee
constituted under the orders of this Court
passed in a batch of cases as reported in 2007
(Suppl.) PLJR 337 is still functioning. He also
submits that the case of the petitioner is
identical to the cases of the persons whose
matters were referred to the Committee.
However, he submits that the case of the
petitioner has not been considered by the
Committee so far. Hence, he prays for liberty
to the petitioner to represent before the
Committee and for a direction to the Committee
to consider his case.
The writ application is accordingly
disposed of with such liberty to the
petitioner with a direction to the Committee
to consider his representation in accordance
with law.
Pradeep/ ( J. N. Singh,J.)