High Court Patna High Court - Orders

Hari Narayan Yadav vs The State Of Bihar & Ors on 6 September, 2011

Patna High Court – Orders
Hari Narayan Yadav vs The State Of Bihar & Ors on 6 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                    CIVIL WRIT JURISDICTION CASE NO.6498 OF
                    2007.
                    HARI NARAYAN YADAV, S/O SRI SHIV NANDAN
                    YADAV, RE/O VILLAGE PARODIA, POST OFFICE
                    MANGALGARH,    PS.     HASSANPUR,    DISTRICT
                    SAMASTIPUR.
                                               ------PETITIONER.
                                        VERSUS
                    1.THE   STATE    OF    BIHAR    THROUGH   THE
                    COMMISSIONER     CUM     SECRETARY,     HUMAN
                    RESOURCES                         DEVELOPMENT
                    DEPARTMENT(EDUCATION),       GOVERNMENT    OF
                    BIHAR, NEW SECRETARIAT, PATNA.
                    2.THE SECRETARY, BIHAR SCHOOL EXAMINATION
                    BOARD, SINHA LIBRARY ROAD, PATNA.
                    3.THE   DIRECTOR,RESEARCH      AND   TRAINING
                    DEPARTMENT, GOVERNMENT OF BIHAR, NEW
                    SECRETARIAT, PATNA.
                    4.THE DISTRICT MAGISTRATE, SAMASTIPUR.
                    5.THE    DISTRICT      EDUCATION     OFFICER,
                    SAMASTIPUR.
                    6.THE     DISTRICT      SUPERINTENDENT     OF
                    EDUCATION, SAMASTIPUR.
                    7.THE     BLOCK      DEVELOPMENT     OFFICER,
                    HASANPUR, SAMASTIPUR.
                    8.THE BLOCK EDUCATION EXTENSION OFFICER,
                    HASANPUR, DISTRICT SAMASTIPUR.
                    9.THE PANCHAYAT SECRETARY, PANCHAYAT RAJ,
                    PARODIA, HASANPUR, SAMASTIPUR.
                                            --------RESPONDENTS.
                                   -------------

05/ 06.09.2011 Counsel for the petitioner seeks
permission to withdraw this application in
order to enable the petitioner to avail the
alternative statutory remedy before the
District Teachers Appellate Authority.

That being so, this application is

permitted to be withdrawn with the

aforementioned liberty.

        Ranjan                                  (Mihir Kumar Jha, J.)