High Court Patna High Court - Orders

Sangina Kumari vs The State Of Bihar &Amp; Ors on 31 March, 2011

Patna High Court – Orders
Sangina Kumari vs The State Of Bihar &Amp; Ors on 31 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.12414 of 2010
                                  SANGINA KUMARI
                                           Versus
                             THE STATE OF BIHAR & ORS
                                         -----------

2. 31.03.2011 Admitted position is that the petitioner has not moved

the District Teacher’s Employment Appellate Authority, before

moving the High Court. Since a forum has already been created for

adjudication of such disputes, this Court is not required to entertain

the writ application at this stage.

Learned counsel for the petitioner is given liberty to

withdraw the application to move the concerned authority for

redressal of her grievance.

The application is disposed of with above liberty.

     Namita                                ( Ajay Kumar Tripathi , J. )