IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9275 of 2008
VIRENDRA LAL KARN, S/O SRI DEV NARAYAN LAL
DAS, R/O MOHALLA-CHHOPKRI PARI, LAXMI SAGAR,
P.S.+TOWN+DISTRICT-DARBHANGA, PRESENTLY
WORKING AS LABORATORY ASSISTANT (TRADE-
ELECTRONIC TECHNOLOGY) R.S.B.INTER COLLEGE,
SAMASTIPUR. ............PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE SECRETARY, PRIMARY, SECONDARY AND
ADULT EDUCATION, GOVERNMENT OF BIHAR,
NEW SECRETARIAT, PATNA.
3. THE DIRECTOR, SECONDARY EDUCATION,
BIHAR, PATNA.
4. THE DEPUTY DIRECTOR, SECONDARY
EDUCATION, DEPARTMENT OF HUMAN RESOURCES
DEVELOPMENT, GOVERNEMNT OF BIHAR, NEW
SECRETARIAT, PATNA.
5. THE FINANCE COMMISSIONER, GOVERNMENT OF
BIHAR, OLD SECRETARIAT, PATNA.
6. THE PRINCIPAL, R.S.B.INTER COLLEGE,
SAMASTIPUR. ............RESPONDENTS.
-----------
2 05.09.2011 Learned counsel for the petitioner
submits that the impugned order dated
20.04.2005, as contained in Annexure-3, and
the consequential letter of the Director,
Secondary Education dated 18.04.2008, as
contained in Annexure-5, have already been
quashed by this Court by order dated
19.05.2008 passed in CWJC NO.1271 of 2006.
Learned counsel for the
respondents does not dispute the said
submission of learned counsel for the
petitioner.
In the circumstances, this writ
2
application is also allowed in terms of the
order dated 19.05.2008 passed in CWJC
NO.1271 of 2006. The orders and directions
of this Court passed in the said case shall
apply to the case of the petitioner also.
Arvind/ ( J.N. Singh, J.)