IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.2543 of 2011
======================================================
Surendra Kumar Singh, son of Sri Kapildeo Singh, Resident of village +
P.O. Hurka, P.S. Tilauthoo, District-Rohtas
.... .... Petitioner
Versus
1. The State of Bihar through the Chief Secretary, Govt. of Bihar, Patna
2. The Principal Secretary, Human Resources Development Department,
Govt. of Bihar, New Secretariat, Patna
3. The Director, Deptt. Of Secondary Education, Govt. of Bihar, Patna
4. The Deputy Director, Department of Secondary Education, Government
of Bihar, Patna
5. The District Education Officer, Aurangabad
6. The Headmaster, Bharti High School, Lowawar Sikariya Math,
Navinagar, Aurangabad
.... .... Respondents
======================================================
Appearance :
For the Petitioner : Mr. Purushottam Kumar Jha
For the State : Mr. Sant Kr. Mishra, AC to AAG-8
======================================================
CORAM: HONOURABLE MR. JUSTICE RAMESH KUMAR
DATTA
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE RAMESH KUMAR DATTA)
4 27-09-2011 It is stated by learned counsel for the petitioner
that against the impugned order dated 21.5.2007 passed by the
Director, Secondary Education, Bihar, the petitioner has filed
an appeal before the Principal Secretary, Human Resources
Development Department on 17.7.2007 with further reminders
on 31.10.2007 and 22.2.2010 but the same has not yet been
disposed of.
In the aforesaid circumstances, the writ application
is disposed of with a direction to the Principal Secretary,
2
Human Resources Development Department to consider and
dispose of the service appeal of the petitioner within a period
of three months from the date of receipt/production of a copy
of this order.
S.Pandey/- (Ramesh Kumar Datta, J)