High Court Patna High Court - Orders

Ram Naresh Thakur & Anr vs The State Of Bihar & Ors on 12 September, 2011

Patna High Court – Orders
Ram Naresh Thakur & Anr vs The State Of Bihar & Ors on 12 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Civil Writ Jurisdiction Case No.3100 of 2007
              1. Ram Naresh Thakur, SON OF LATE GAYA PRASAD THAKUR,
              RESIDENT OF VILLAGE- NAWALPUR MISHRAULIA, P.O.- SIHO,
              POLICE STATION- SAKRA, DISTRICT- MUZAFFARPUR.
              2. ANAMIKA KUMARI, WIFE OF SHRI RAM NARESH THAKUR,
              RESIDENT OF VIFLLAGE- NAWALPUR MISHRAULIA, P.O.- SIHO,
              POLICE STATION- SAKRA, DISTRICT- MUZAFFARPUR :---
              PETITIONERS.
                                                  Versus
              1. The State Of Bihar THROUGH ITS SECRETARY-CUM-
              COMMISSIONER, DEPARTMENT OF SCIENCE AND
              TECHNOLOGY, TECHNOLOGY BHAWAN, BAILEY ROAD,
              PATNA.
              2. DIRECTOR, DEPARTMENT OF SCIENCE AND TECHNOLOGY
              TECHNOLOGY BHAWAN, BAILEY ROAD, PATNA.
              3. INCHARGE PRINCIPAL-CUM-CO-ORDINATOR COMMUNITY
              POLYTECHNIC CELL, GOVERNMENT WOMEN'S
              POLYTECHNIC, MUZAFFARPUR.
              4. DIRECTOR, NATIONAL INSTITUTE OF TECHNICAL
              TEACHER'S TRAINING AND RESEARCH UNDER MINISTRY OF
              HUMAN RESOURCES DEVELOPMENT (DEPARTMENT OF
              HIGHER EDUCATION), GOVERNMENT OF INDIA, BLOCK-FC,
              SECTOR III, SALT LAKE CITY, CALCUTTA- 700091.
                                     ----------------------------------

2. 12.09.2011. Learned counsel for the petitioners has

chosen to withdraw the writ petition in view of the

contents of sub-paragraph VII of paragraph 4 of the

counter affidavit filed on behalf of Respondent Nos. 1,2.

The writ petition is, accordingly, dismissed as

withdrawn. In case the authorities decide to grant

weightage to the employees of the Community

Polytechnics, the case of the petitioners be also

considered for such benefit in accordance with law.

     P.K.P.                                (V.N.Sinha,J.)