Patna High Court – Orders
Poonam Kumari &Amp; Anr vs The State Of Bihar &Amp; Ors on 21 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7528 of 2010
POONAM KUMARI & ANR
Versus
THE STATE OF BIHAR & ORS
-----------
2 21/01/2011 Since prayer made in the writ application does
not match with the rules relating to Panchayat Shiksha
Mitra, there is no occasion to grant any direction for
payment of salary to the petitioner. Learned counsel for
the petitioner thereafter seeks liberty to amend his writ
application by making appropriate prayer therein. Let
him do so.
Let this matter come up after filing of such an
application.
AMIN/ (Ajay Kumar Tripathi, J.)