High Court Patna High Court - Orders

Pammy Kumari vs The State Of Bihar & Ors on 13 July, 2011

Patna High Court – Orders
Pammy Kumari vs The State Of Bihar & Ors on 13 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.4072 of 2011
                                 Pammy Kumari
                                    Versus
                           The State Of Bihar & Ors
                                 -----------

2 13.7.2011 None for the petitioner. Learned counsel for the

State is present.

Since the petitioner has remedy by moving the

District Magistrate with regard to her non-selection on the post of

Anganbari Sevika, let her move the appropriate forum in this

regard. No direction will be issued by this Court on the material

which is very sketchy in the writ application.

This writ application is disposed of with the above

direction.

RPS                                     (Ajay Kumar Tripathi,J.)