High Court Patna High Court - Orders

Dharmendra Tripathi &Ors vs The State Of Bihar & Ors on 19 July, 2011

Patna High Court – Orders
Dharmendra Tripathi &Ors vs The State Of Bihar & Ors on 19 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.5433 of 2008
                  1. DHARMENDRA TRIPATHI, S/O VANKTESH
                     TRIPATHI, R/O VILLAGE+P.O.-PARASIAN,
                     DISTRICT-ROHTAS.
                  2. ASHOK KUMAR, S/O LATE SRI RAM SINGH, R/O
                     VILLAGE-MARUAN, P.O.-DINARA, DISTRICT-
                     ROHTAS.
                  3. SANJIV KUMAR RAM, S/O LATE JITAN RAM, R/O
                     VILLAGE-PIPARIA, P.O.-DURGAWATI, DISTRICT-
                     KAIMUR.
                  4. SUNIL KUMAR SINGH, S/O RAM BALAK SINGH,
                     R/O VILLAGE-REHI, P.O.-BHANPUR, DISTRICT-
                     ROHTAS.
                  5. OM PRAKAS RAI, S/O SRI MUKTESHWAR RAI, R/O
                     VILLAGE-BADKI AKORHI, P.S.-KARGAHAR,
                     DISTRICT-ROHTAS.
                  6. SATYENDRA KUMAR SINGH, S/O BISWANATH
                     SINGH, R/O VILLAGE+P.S.-KARGAHAR,
                     DISTRICT-ROHTAS.
                  7. TEJ NARAYAN SINGH, S/O SRI BISWANATH
                     CHAUDHARY, R/O VILLAGE-PURARHARA, P.O.-
                     BARKI AKORHI, DISTRICT-ROHTAS.
                  8. PRAMOD KUMAR CHAURASIA, S/O YAMUNA PRASAD
                     CHAURASIA, R/O VILLAGE + P.O.-CHAINPUR,
                     DISTRICT-KAIMUR.        ..................PETITIONERS.
                                      Versus
                 1. THE STATE OF BIHAR.
                 2. THE EDUCATION COMMISSIONER, HIGHER
                    SECONDARY, HUMAN RESOURCES DEPARTMENT,
                    PATNA, BIHAR.
                 3. THE DIRECTOR SECONDARY SCHOOL, HUMAN
                    RESOURCES DEPARTMENT, PATNA, BIHAR.
                 4. THE REGIONAL DEPUTY DIRECTOR SECONDARY
                    EDUCATION, PATNA DIVISION, PATNA.
                 5. THE CHAIRMAN, ZILA PARISAD, ROHTAS AT
                    SASARAM.
                 6. THE DEPUTY DEVELOPMENT COMMISSIONER, ROHTAS
                    AT SASARAM.
                 7. THE DISTRICT MAGISTRATE CUM COLLECTOR,
                    ROHTAS.
                 8. THE DEPUTY COLLECTOR CUM SECRETARY, PUBLIC
                    GRIEVANCE CELL, ROHTAS.
                 9. THE DISTRICT EDUCATION OFFICER, ROHTAS.
                 10.THE DISTRICT WELFARE OFFICER, ROHTAS.
                                               ..................RESPONDENTS.
                                 -----------

2 19.07.2011 Learned counsel for the

petitioners submits that the grievances of
2

the petitioners have been redressed and,

therefore, he seeks permission to withdraw

this application.

Permission is granted. The writ

application is dismissed as withdrawn.

Arvind/                       ( J.N. Singh, J.)