High Court Patna High Court - Orders

Punam Singh vs The State Of Bihar &Amp; Ors on 9 December, 2010

Patna High Court – Orders
Punam Singh vs The State Of Bihar &Amp; Ors on 9 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.3197 of 2010
                   PUNAM SINGH W/O SHRI PRADEEP KUMAR SINGH R/O
                   VILL.- SIALDAH, P.O. & P.S. NAUHATTA, DISTT.- ROHTAS
                                               Versus
                   1. THE STATE OF BIHAR
                   2. THE DISTRICT MAGISTRATE ROHTAS SASARAM
                   3. THE DISTRICT SUPERINTENDENT OF EDUCATION,
                   ROHTAS, SASARAM
                   4. THE BLOCK DEVELOPMENT OFFICER NAUHATTA,
                   ROHTAS
                   5. THE BLOCK EXTENTION EDUCATION OFFICER
                   NAUHATTA, ROHTAS
                   6. SHREE DURGA SINGH, MUKHIYA GRAM PANCHAYAT
                   ULLI BANAHI, P.S. NAUHATTA, DISTT.- ROHTAS
                   7. SHRI MANOJ SINGH EX-PANCHAYAT SECRETARY GRAM
                   PANCHAYAT ULLI BANAHI, P.S. NAUHATTA, DISTT.-
                   ROHTAS
                   8. SHRI DINANATH SINGH PANCHAYAT SECRETARY GRAM
                   PANCHAYAT ULLI BANAHI, P.S. NAUHATTA, DISTT.-
                   ROHTAS
                   9. JYOTI KUMARI (DEVI) W/O SRI KAILASH KUMAR
                   PANDEY R/O VILL.- NAWARA P.S. NAUHATTA, DISTT.-
                   ROHTAS
                                            -----------

02. 09.12.2010 Let the petitioner first exhaust the remedy by moving the

District Appointment Appellate Authority having jurisdiction in the

matter.

The writ application is disposed of with liberty as above.

rkp                                        ( Ajay Kumar Tripathi, J.)