IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2514 of 2009
Md.Maroof .
Versus
The State Of Bihar & Ors .
with
CWJC No.8811 of 2009
Md.Maroof .
Versus
The State Of Bihar & Ors .
-----------
7 04.07.2011 Petitioner had filed this application for
quashing of order contained in Memo No. 230-8 dated
5.2.2009 issued under the signature of District
Superintendent of Education, Saharsa, whereby he
was directed to join at his formal place of posting and
hand over charge to another teacher Ram Charitar
Das.
Counsel appearing for the respondent submits
that this order was challenged by the petitioner under
the impression that his earlier transfer order has been
cancelled, but in fact petitioner had earlier been asked
to discharge duties of drawing disbursing power for a
short period, and on posting of a regular Head
Master, this additional charge had been withdrawn
from him. All these facts has been made clear in the
intervention application.
Counsel appearing for the petitioner is now
not pressing this application, as such prays for
withdrawal of this application. Prayer is allowed.
2
Another writ application i.e. CWJC No. 8811 of
2009, which is also connected with the similar prayer
is also permitted to be withdrawn.
Both the writ applications are permitted to be
withdrawn.
( Mridula Mishra, J.)
A. Kumar