IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7405 of 2007
Dineshwar Prasad, son of Late Haro Lal, resident of village Sitakunj,
Ram Krishna Nagar, West of L.P.Sahi College, P.O. Dhelwa, P.S.
Gaurichak, District Patna, at present Lipik in High School,
Maharajganj, Patna ... Petitioner
Versus
1. The State Of Bihar
2. Secretary, Secondary, Primary and Adult Education, Bihar, Patna
3. Director, Secondary Education, Bihar Sachivalaya, Patna
4. Regional Deputy Director of Education Budh Marg, Patna
5. District Education Officer, Collectariate, Patna
6. Headmaster, Nationalized High School, Maharajganj, Patna
... Respondents
----------------------------------
2. 22.9.2011 Heard counsel for the parties.
Having regard to the fact that the prayer in this writ
application was for grant of benefit of ACP to the petitioner and
that the respondents in their counter affidavit have enclosed an
order dated 30.8.2007 granting the benefit of such ACP to the
petitioner with effect from 9.8.1999, this writ application must be
held to have become infructuous.
That being so, this application is disposed of as
having become infructuous.
(Mihir Kumar Jha,J.)
Surendra/