Patna High Court – Orders
Sanjay Kumar vs The State Of Bihar &Amp; Ors on 10 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10808 of 2010
1. SANJAY KUMAR S/O SRI BINDESHWARI SINGH R/O
VILL KUPARI, P.S.KUMARKHAND, DISTT-MADHEPURA
Versus
1. THE STATE OF BIHAR THROUGH DISTRICT
MAGISTRATE MADHEPURA
2. THE DISTRICT SUPERINTENDENT OF EDUCATION
MADHEPURA
3. THE DISTRICT EDUCATION OFFICER MADHEPURA
4. BLOCK DEVELOPMENT OFFICER KUMARKHAND,
MADHEPURA
5. BLOCK EDUCATION EXTENTION OFFICER
KUMARKHAND, MADHEPURA
6. MUKHIYA , GRAM PANCHAYAT BISHANPUR
SUNDAR, KUMAR KHAND, MADHEPURA
7. PANCHAYAT SECRETARY, GRAM PANCHAYAT
BISHANPUR SUNDAR, KUMAR KHAND, MADHEPURA
8. SANJAY KUMAR S/O SRI SHIVNANDAN SINGH R/O
VILL KUPARI, P.S.BHATNI, P.S.KUMARKHAND, DISTT-
MADHEPURA
-----------
2 10/03/2011 Let the petitioner first approach the District
Teachers Appointment Appellate Authority in this
regard. This Court will not interfere or delve into the
matter at this stage.
This writ application is dismissed with the liberty
aforesaid.
AMIN/ (Ajay Kumar Tripathi, J.)