Patna High Court – Orders
Ranju Kumari vs The State Of Bihar &Amp; Ors on 9 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6263 of 2010
RANJU KUMARI
Versus
THE STATE OF BIHAR & ORS
-----------
2 09.12.2010 Petitioner has challenged the
appointment of respondent No. 7 as Angan Bari
Sevika. Under the guidelines of the Government.
Petitioner has the remedy of filing complaint before
the appropriate authority or to pursue her
complaint, if already filed, which she may do.
This writ application is dismissed as
premature.
Praksh ( J.N.Singh, J.)