Patna High Court – Orders
Mala Kumari vs The State Of Bihar & Ors on 8 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13459 of 2008
MALA KUMARI, W/O SRI VIJAY KUMAR CHOUDHARY,
R/O VILLAGE-KOSHIHAN, P.S.-CHANDI, DISTRICT-
BHOJPUR. ............PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE
SECRETARY, HUMAN RESOURCES DEVELOPMENT
DEPARTMENT, GOVT. OF BIHAR, PATNA.
2. THE DISTRICT MAGISTRATE, BHOJPUR.
3. THE DISTRICT EDUCATION SUPERINTENDENT,
BHOJPUR.
4. THE BLOCK EDUCATION EXTENSION OFFICER,
BHOJPUR.
5. THE BLOCK DEVELOPMENT OFFICER, KOILWAR,
BHOJPUR.
6. THE MUKHIYA, GRAM PANCHAYAT GOPALPUR,
KOILWAR, BHOJPUR.
7. THE PANCHAYAT SECRETARY, GRAM PANCHAYAT
GOPALPUR, KOILWAR, BHOJPUR.
.........RESPONDENTS.
-----------
3 08.11.2011 Learned counsel for the petitioner
submits that the writ application has
become infructuous. Hence, he prays to
withdraw the same.
Prayer is allowed. This writ
application is dismissed as withdrawn.
Arvind/ ( J.N. Singh, J.)