IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2272 of 2008
Ram Prakash Bharti
Versus
The State Of Bihar & Ors.
-----------
3 28.03.2011 Learned counsel for the respondents
accepts that from the documents annexed
with the writ application, prima facie it
appears that grievance of the petitioner is
genuine. However, she submits that Block
Education Extension Officer is competent
authority and it appears that he has
already held enquiry. Therefore, she
submits that some time may be allowed to
her to seek instructions from the Block
Education Extension Officer as to whether
he has taken any final decision or not and
to what effect. For this purpose, she prays
for four weeks time. Time is granted.
Put up after four weeks.
(J. N. Singh, J.)
BT