Patna High Court – Orders
Ram Chandra Prasad Singh vs State Of Bihar & Ors on 21 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
C. REV. NO.83 OF 2010
RAM CHANDRA PRASAD SINGH, S/O LATE DOMAN
PRASAD SINGH, RETIRED ASSISTANT TEACHER,
MADHYA VIDYALAYA KALI STHAN, PATNA CITY,
ANCHAL MALSALAMI, DISTRICT PATNA.
.....................(WRIT
PETITIONER).............APPELLANT...............PETITIONER.
VERSUS
1.THE STATE OF BIHAR THROUGH THE
COMMISSIONER CUM SECRETARY, PRIMARY
EDUCATION, BIHAR, NEW SECRETARIATE, PATNA.
2.THE DIRECTOR, PRIMARY EDUCATION, NEW
SECRETARIATE, PATNA.
3.THE COMMISSIONER, PATNA PRAMANDAL, PATNA,
WEST OF GANDHI MAIDAN, PATNA.
4.THE DISTRICT MAGISTRATE, PATNA
COLLECTORATE, PATNA.
5.THE DISTRICT SUPERINTENDENT OF EDUCATION,
NORTH OF GANDHI MAIDAN, PATNA.
6.THE ACCOUNTANT GENERAL, BIHAR, BIRCHAND
PATEL PATH, PATNA.
7.FINANCE DEPARTMENT, BIHAR, PATNA THROUGH
ITS FINANCE COMMISSIONER, OLD SECRETARIATE,
PATNA.
8.THE HEADMASTER, MADHYA VIDYALAYA,
KALISHTAN, PATNA CITY, PATNA.
...........................RESPONDENTS.....................RESPONDENTS.
-----------
04/ 21.10.2011 Heard counsel for the petitioner.
Having regard to the fact that there
is no apparent error on the face of record,
we do not find any reason to entertain this
application.
That being so, this application is
wholly misconceived and is, accordingly,
dismissed.
(Mihir Kumar Jha, J.)
(Dr. Ravi Ranjan,J.)
Ranjan