High Court Patna High Court - Orders

The State Of Bihar &Amp; Ors vs Duniya Lal Rai on 22 February, 2011

Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Duniya Lal Rai on 22 February, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                            LPA No.1319 of 2009
  1. The State Of Bihar
  2. The Director of Secondary Education, Budha Marg, Patna, Bihar
  3. Regional Deputy Director of Education, Darbhanga Division, Darbhanga
  4. Regional Deputy Director of Education, Munger
  5. District Education Officer, Begusarai
  6. District Magistrate, Begusarai
  7. The Deputy Director of Secondary Education, Budh Marg, Patna
                                                       Respondents/Appellants
                                   Versus
Ram Sudin Mahto, son of Late Dhanik Lal Mahto, resident of village-Bishanpur,
P.S. Bhagwanpur, District-Begusarai                ........ Petitioner/Respondent

                                 With

                        LPA No.1321 of 2009
  1. The State Of Bihar
  2. The Director of Secondary Education, Government of Bihar, Budha Marg,
      Patna,
  3. The Deputy Director of Secondary Education, Government of Bihar, Budh
      Marg, Patna
  4. The Regional Deputy Director of Education, Darbhanga Division, Darbhanga
  5. The Regional Deputy Director of Education, Munger
  6. The District Education Officer, Begusarai
  7. The District Magistrate, Begusarai
  8. The Head Master, Government High School, Banwaripur, Begusarai
                                               ............ Respondents/Appellants
                                  Versus
KAUSHAL KISHORE, son of Ram Charan Mahto, resident of village-Mahdauli,
Police Station-Bhagwanpur District-Begusarai

                                 With

                        LPA No.1337 of 2009
  1. The State Of Bihar
  2. The Director of Secondary Education, Government of Bihar, Budha Marg,
     Patna-1
  3. The Deputy Director of Secondary Education, Government of Bihar, Budh
     Marg, Patna-1
  4. The Regional Deputy Director of Education, Darbhanga Division, Darbhanga
  5. The Regional Deputy Director of Education, Munger
  6. The District Education Officer, Begusarai
  7. The District Education Officer, Samastipur
  8. The District Magistrate, Begusarai
  9. The Head Master, Karisingh Government High School, Gorsisai, Samastipur
                                                ............ Respondents/Appellants
                                    Versus
CHANDRA BHUSHAN KUMAR, son of Mouzi Gopa, resident of village-
Chhatritole, P.S.-Teghra, District-Begusarai        ..... Petitioner/Respondent
                                     2




                                  With

                           LPA No.1326 of 2009
  1. The State Of Bihar
  2. The Director Secondary Education, Government of Bihar, Budha Marg,
     Patna,
  3. The Deputy Director of Secondary Education, Government of Bihar, Budh
     Marg, Patna
  4. Regional Deputy Director of Education, Darbhanga Division, Darbhanga
  5. Regional Deputy Director of Education, Munger
  6. The District Education Officer, Begusarai
  7. The District Magistrate, Begusarai
                                               .......... Respondents/Appellants
                                  Versus
MAHENDRA KUMAR YADAV, son of Late Jhari Lal Yadav, resident of village-
Dhakjari, P.S.-Mansoorchak, District-Begusarai... Petitioner/Respondent

                                  With

                          LPA No.1340 of 2009
  1. The State Of Bihar
  2. The Director, Secondary Education, Government of Bihar, Budha Marg,
     Patna,
  3. Deputy Director of Secondary Education, Government of Bihar, Budh Marg,
     Patna
  4. The Regional Deputy Director of Education, Darbhanga Division, Darbhanga
  5. The Regional Deputy Director of Education, Munger
  6. The District Education Officer, Begusarai
  7. The District Magistrate, Begusarai
                                                   ....... Respondents/Appellants
                                  Versus
DUNIYA LAL RAI, son of Charitra Rai, resident of village-Chakka Sahilori, P.S.-
Bhagwanpur, District-Begusarai                       . Petitioner/Respondents

                                  With

                          LPA No.1345 of 2009
  1. The State Of Bihar
  2. The Director, Secondary Education, Government of Bihar, Budha Marg,
     Patna-1
  3. The Deputy Director of Secondary Education, Government of Bihar, Budh
     Marg, Patna-1
  4. Regional Deputy Director of Education, Darbhanga Division, Darbhanga
  5. Regional Deputy Director of Education, Munger
  6. The District Education Officer, Begusarai
  7. The District Magistrate, Begusarai
                                                   ....... Respondents/Appellants
                                  Versus
UPENDRA PRASAD CHOURASIA, son of Ramdeo Chourasia resident of village-
Banwaripur, P.S.-Bhagwanpur, District-Begusarai      ... Petitioner/Respondents
                                           3




                                        With

                                 LPA No.1339 of 2009
        1. The State Of Bihar
        2. The Director, Secondary Education, Government of Bihar, Budha Marg,
           Patna,
        3. The Deputy Director of Secondary Education, Government of Bihar, Budh
           Marg, Patna
        4. Regional Deputy Director of Education, Darbhanga Division, Darbhanga
        5. Regional Deputy Director of Education, Munger
        6. The District Education Officer, Begusarai
        7. The District Magistrate, Begusarai
                                                         ....... Respondents/Appellants
                                         Versus
      BANGALI SAH, son of Sri Phucho Sah, resident of village Dahiya, P.S. -
      Bhagwanpur, District-Begusarai                 ...... Petitioner/Respondent
                                        -----------

5/- 22.02.2011 Taking note of the Registry dated 21.02.2011 this

appeal does not survive in view of the dismissal of the limitation

petition, accordingly, these LPAs are dismissed.

(T. Meena Kumari, J. )

(C. M. Prasad, J.)
Ashwini/-