Patna High Court – Orders
Prabhakar Kumar @ Kuer &Amp; Anr vs The State Of Bihar &Amp; Ors on 25 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14173 of 2007
1. PRABHAKAR KUMAR @ PRABHAKAR KUER, SON OF
LATE UMESH KUER, RESIDENT OF VILLAGE-
SAIDPUR, POLICE STATION-GOPALPUR, DISTRICT-
BHAGALPUR.
2. SHAMBHU KUMAR JHA, SON OF SUDARSHAN JHA,
RESIDENT OF VILLAGE-NAGRAH, POLICE STATION-
NAUGACHIA, DISTRICT-BHAGALPUR.
...........................................................PETITIONERS.
Versus
1. THE STATE OF BIHAR.
2. THE COMMISSIONER, BHAGALPUR.
3. THE DISTRICT MAGISTRATE, BHAGALPUR.
4. THE DISTRICT SUPERINTENDENT OF EDUCATION,
BHAGALPUR.
5. THE BLOCK DEVELOPMENT OFFICER, GOPALPUR,
DISTRICT-BHAGALPUR.
6. THE BLOCK EDUCATION EXTENSION OFFICER,
GOPALPUR, DISTRICT-BHAGALPUR.
....................................................RESPONDENTS.
-----------
For the Petitioners : Mr. Brajesh Kumar Singh, Advocate.
———-
2. 25.2.2011. It has been submitted on behalf of the petitioners
that they have obtained employment as Panchayat Teachers
during the pendency of this writ application rendering it
infructuous.
As a result, this writ application is dismissed as
having become infructuous.
( Dr. Ravi Ranjan, J)
P.S.