High Court Patna High Court - Orders

Upendra Kumar vs The State Of Bihar &Amp; Ors on 1 December, 2010

Patna High Court – Orders
Upendra Kumar vs The State Of Bihar &Amp; Ors on 1 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.1857 of 2010
                 1. UPENDRA KUMAR S/O SRI RAM BAHADUR RAM R/O
                 VILL- JALALPUR, P.S. SARAIYA, DISTT.
                 MUZAFFARPUR
                                          Versus
                  1. THE STATE OF BIHAR
                  2. THE PRINCIPAL SECRETARY HUMAN RESOURCES
                  AND DEVELOPMENT DEPTT., GOVT. OF BIHAR,
                  PATNA
                  3. THE DEPUTY DIRECTOR EDUCATION, GOVT. OF
                  BIHAR, PATNA
                  4. THE DISTRICT SUPERINTENDENT OF EDUCATION
                  MUZAFFARPUR
                  5. THE BLOCK EDUCATION EXTENSION OFFICER
                  SARAIYA, MUZAFFARPUR
                  6. THE MUKHIA GRAM PANCHAYAT RAJ, RAM
                  KRISHNA DUBIAHI, ANCHAL SARAIHYA,
                  MUZAFFARPUR
                  7. THE PANCHAYAT SECRETARY GRAM PANCHAYAT
                  RAJ, RAM KRISHNA DUBIAHI, ANCHAL SARAIHYA,
                  MUZAFFARPUR
                  8. THE HEAD MASTER PRIMARY SCHOOL, CHAKIA,
                  MUZAFFARPUR
                                        -----------

2 01/12/2010 After having heard learned counsel for the

petitioner and learned counsel for the State, this Court is

of the opinion that let the petitioner first approach the

Appellate Tribunal constituted in this regard where his

grievance can be looked into.

This writ application is dismissed with the liberty

aforesaid.

    AMIN/                         (Ajay Kumar Tripathi, J.)