Patna High Court – Orders
Rajeshwar Prasad vs The State Of Bihar & Ors on 10 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.1881 of 2007
Rajeshwar Prasad, son of Late Nand Lal Prasad, resident of
village Attah Purab Tola, P.S. Marhaurah, District Saran
..... .... Petitioner
Versus
1. The State Of Bihar through the Commissioner-cum-
Secretary, Human Resource Development Department,
Govt. of Bihar, Patna
2. The Director, Primary Education, Govt. of Bihar,
Vikash Bhavan, Patna
3. The Deputy Development Commissioner, (Up-Vikash
Ayukta), Saran, Chapra
4. The District Education Officer, Saran, Chapra
5. The District Education Superintendent (Zila Shiksha
Adhikshak) -cum- District Programme Co-ordinator
(Zila Karyakarama Samanwayak) Sarva Shiksha
Abhiyan, Saran, Chapra
6. The Block Development Officer -cum- Block
Education Extension Officer (Prakhand Shiksha Prasar
Padadhikari), Marhaurah, Saran
7. Shri Mohan Prasad, son of late Dharikshan Prasad,
resident of village- Attah Purab Tola, P.O and P.S.
Marhourah, District Saran
8. Smt. Ramawati Devi, wife of Shri Jamadar Ram,
resident of village- Attah Purab Tola, P.O and P.S.
Marhourah, District Saran
9. Shri Tuntun Sharma, son of not known, School
Teacher, Mirjapur Madhya Vidalya, P.O.- Mirjapur,
P.S. Marhourah, District Saran
10. Smt. Sabanam, wife of Md. Noor Hassan, the
Mukhiya, Silhauri Gram Panchayat Raj, P.S.
Marhaurah, Saran
11. Shri Paras Nath Bhagat, S/o not known, the
Headmaster, Rajkiya Prathmik Vidalya, Attah, Purab
Tola, P.S. Marhourah, Saran ... .. Respondents
----------------------------------
02/ 10.08.2011 Sri Madhaw Prasad Yadav, learned counsel
for the petitioner states that the prayer made in the
2
writ petition has become infructuous, which is,
accordingly, disposed of.
Arjun/ ( V. N. Sinha, J.)