High Court Patna High Court - Orders

Shail Kumari vs The State Of Bihar &Amp; Ors on 18 March, 2011

Patna High Court – Orders
Shail Kumari vs The State Of Bihar &Amp; Ors on 18 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.11734 of 2010
                  1. SHAIL KUMARI WORKING AS CLERK IN GIRL HIGH
                  SCHOOL CHAUSA, DISTT-BUXAR, W/O DR. SANJAY
                  KUMAR , AT JAHAJGHAT YADAV DHARAMSHALA
                  BUXAR,DISTT-BUXAR
                                          Versus
                  1. THE STATE OF BIHAR
                  2. THE DIRECTOR, SECONDARY EDUCATION BIHAR,
                  PATNA
                  3. THE R.D.D.PATNA, THE REGIONAL DEPUTY
                  DIRECTOR PATNA
                  4. THE DISTRICT EDUCATION OFFICER (D.E.O.)
                  BUXAR
                  5. UPENDRA KUMAR SINGH CLERK , RAJ HIGH
                  SCHOOL , DUMRAON, DISTT-BUXAR
                                        -----------

2 18/03/2011 Since there is neither any receiving nor any date

on the application contained in annexure-1 to the writ

application, petitioner is given liberty to file a fresh

representation before the Director, Secondary Education,

Government of Bihar, Patna (respondent no. 2) making a

request for her transfer in the circumstances to be

indicated in the said petition. The Director would be

well obliged to consider the same in terms of the transfer

Rules where preference are to be given to the ladies and

physically handicapped persons.

On an application being filed, the same would be

decided preferably within three months from the date of

fling of such application and the outcome communicated
-2-

to the petitioner within the same time frame.

This writ application is disposed of with the

liberty aforesaid.

AMIN/                    (Ajay Kumar Tripathi, J.)