Patna High Court – Orders
Sweta Kumari vs The State Of Bihar & Ors on 8 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3611 of 2011
Sweta Kumari
Versus
The State Of Bihar & Ors
-----------
2 8.7.2011 Heard learned counsel for the parties.
This is yet another writ application in which the
application of the petitioner on the issue of appointment on the
post of Anganbari Supervisor has not been decided since January,
2011. Annexure-4 is the application of the petitioner filed in this
regard.
Without expressing any opinion on the merit of the
claim, let the Divisional Commissioner, Purnea decide the case of
the petitioner within a period of six weeks from the date of
production/communication of a copy of this order.
This writ application is disposed of with the above
direction.
RPS (Ajay Kumar Tripathi,J.)