Patna High Court – Orders
Chandradeo Singh vs The State Of Bihar &Amp; Ors on 23 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11788 of 2010
1. CHANDRADEO SINGH S/O LATE KHUBLAL SINGH
R/O VILL.- MORA, P.S. BHAGWANPUR HAT, DISTT.-
SIWAN
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY, DEPARTMENT OF HUMAN RESOURCES,
BIHAR, PATNA, NEW SECRETARIAT, PATNA
2. THE DIRECTOR, PRIMARY EDUCATION, BIHAR, NEW
SECRETARIAT, PATNA
3. THE REGIONAL DEPUTY DIRECTOR OF EDUCATION,
SARAN DIVISION, CHAPRA
4. THE SUPERINTENDENT OF EDUCATION-CUM-
CONDUCTING OFFICER, SIWAN
5. THE SUB-DIVISIONAL EDUCATION OFFICER-CUM-
PRESENTING OFFICER, SIWAN
6. HEAD MASTER, GOVERNMENT BASIC SCHOOL,
BARKAGAON, SIWAN
-----------
02. 23.3.2011 Counsel for the petitioner informs the Court that
during the pendency of the writ application petitioner has been
dismissed. He would like to challenge the said order now.
Since it is fresh cause of action, the peasant writ is
dismissed with liberty to the petitioner to assail the impugned
order of dismissal in a fresh writ application.
rkp ( Ajay Kumar Tripathi, J.)