Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Md.Rafat Ali on 24 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1120 of 2010
IN
CWJC 8928/2010
WITH
I.A. NO. 6239 OF 2010
WITH
I.A. NO. 6240 OF 2010
IN
LETTERS PATENT APPEAL No.1120 of 2010
============================================
1. THE STATE OF BIHAR THROUGH PRINCIPAL
SECRETARY HUMAN RESOURCES DEVELOPMENT
DEPARTMENT, BIHAR, PATNA
2. THE DIRECTOR, PRIMARY EDUCATION
3. DISTRICT MAGISTRATE, PATNA
4. BLOCK DEVELOPMENT OFFICER, PALIGANJ, PATNA
5. DISTRICT SUPERINTENDENT OF EDUCATION, PATNA
Versus
MD. RAFAT ALI S/O LATE MD. SHAUKAT ALI R/O
VILL.- KARIMPUR KATKA, P.S.- MOURI, VIA
SHANKARPUR IMAMGANJ, PALIGANJ, DISTT.-
PATNA
============================================
Appearance :
For the Appellant : Mr. BIPIN KR.(AC to SC15)
===========================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
03. 24.08.2010 I.A. NO. 6239 of 2010 & I.A. NO. 6240 of 2010.
Issue notice to the respondent in limitation, appeal
and stay application, to be made returnable on 22nd September
2010.
Notice will be served through court process. The
requisites will be filed within one week from today.
(R.M. Doshit, CJ.)
S.Sb/- (Jyoti Saran, J.)
2