Patna High Court – Orders
Ravi Ranjan vs The State Of Bihar & Ors on 27 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7506 of 2010
1. Ravi Ranjan S/O Yogendra Chaudhary R/O Village/Mohalla-
Amgala, P.S. Muzaffarpur Town, Distt.- Muzaffarpur
Versus
1. The State Of Bihar Through The Development Commissioner
Govt. Of Bihar, Patna
2. The Secretary, Govt. Of Bihar Department Of Social Welfare,
Bihar, Patna
3. The Project Director Jeevika Bihar Rular Livelihood Promotion
Society, Vidyut Bhawan, Patna
4. The Chairman, Srijan Infortic Development Pvt. Bihar Rular
Livelihood Promotion Society, Vidyut Bhawan, Patna
5. The State Project Manager H R D Jeevika Bihar, Rular Livelihood
Promotion Society, Vidyut Bhawan, Patna
-----------
4. 27.09.2011 None for the petitioner. Counsel for the
State is present and has assisted the Court from the
materials on record.
Learned counsel for the State submits from
the counter affidavit that the petitioner has been
considered for appointment but did not score the cut
off marks leading to denial of appointment.
The writ application is dismissed.
P. Kumar ( Navin Sinha, J.)