IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8632 of 2006
ASHFAQUE AHMAD, SON OF LATE AKHATAR
HUSSAIN, RESIDENT OF VILLAGE-KHANPUR, P.O.
AND P.S. HATHAURI, DISTRICT-MUZAFFARPUR, A
TEACHER OF PRIMARY SCHOOL, BHUTANI,
DISTRICT-MUZAFFARPUR.
..........................................................PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE DIRECTOR, PRIMARY EDUCATION,
SECONDARY AND ADULT EDUCATION
DEPARTMENT, GOVERNMENT OF BIHAR, NEW
SECRETARIAT, PATNA.
3. THE DISTRICT SUPERINTENDENT OF EDUCATION,
MUZAFFARPUR, DISTRICT-MUZAFFARPUR.
4. THE AREA EDUCATION OFFICER, BOCHAHAN,
ANCHAL-BOCHAHAN, DISTRICT-MUZAFFARPUR.
.....................................................RESPONDENTS.
-----------
For the Petitioner: Mr. Shashi Bhushan Singh, Advocate.
For the State : Mr. Anil Kumar Singh, A.C. to G.P. III.
———
2. 11.2.2011. Heard learned counsel for the petitioner and the
State.
Counter affidavit has been filed on behalf of the
State appending therewith a decision of the Government that
since the petitioner absented himself for more than five years
without any authorization, he stands terminated from service
and, thus, his request for joining has been refused.
2
Learned counsel for the petitioner seeks permission
to withdraw this writ application to challenge the order dated
15.10.2007 by filing a properly constituted writ application.
Permission is accorded.
This writ application is dismissed as withdrawn
with the aforesaid liberty.
( Dr. Ravi Ranjan, J)
P.S.