High Court Patna High Court - Orders

Sulekha Kumari vs The State Of Bihar &Amp; Ors on 14 March, 2011

Patna High Court – Orders
Sulekha Kumari vs The State Of Bihar &Amp; Ors on 14 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.10768 of 2010
                  1. SULEKHA KUMARI D/O SHRI MADHO KAPRI R/O VILL.-
                  KALYANPUR, P.O. SALEMPUR, P.S.- AMARPUR PRAKHAND
                  AMARPUR, DISTT.- BANKA
                                             Versus
                  1. THE STATE OF BIHAR
                  2. THE SECRETARY, HUMAN RESOURCES DEPARTMENT,
                  VIKAS BHAWAN, NEW SECRETARIAT, PATNA
                  3. THE DIRECTOR BIHAR EDUCATION PROJECT COUNCIL
                  BELTRON BHAWAN, SHASTRI NAGAR, P.S.- SHASTRI NAGAR,
                  DISTT.- PATNA
                  4. THE DISTRICT MAGISTRATE BANKA, DISTT.- BANKA
                  5. THE DISTRICT SUPERINTENDENT OF EDUCATION-CUM-
                  DISTRICT PROGRAMME COORDINATOR, DISTT.- BANKA
                  6. THE MEMBER SECRETARY-CUM-FEMALE COORDINATOR
                  OF KASTURBA GANDHI VIDYALAYA DHORAIYA, DISTT.-
                  BANKA
                  7. THE BLOCK EDUCATION EXTENTION OFFICER, DHORAYA,
                  DISTT.- BANKA
                  8. THE HEAD MASTER MADHYA VIDYALAYA DHORAIYA,
                  DISTT.- BANKA
                  9. NEHA SINHA W/O SHRI PRADIP KUMAR SINGH AT PRESENT
                  WORKING AS TEACHER, KASTURBA GANDHI BALIKA
                  VIDYALAYA, DHORAIYA, DISTT.- BANKA
                                         -----------

02. 14.3.2011 Mr. Atul Chandra, counsel for the petitioner,

informs the Court that this writ application has become

infructuous since the necessary relief has been granted to the

petitioner.

The writ application is dismissed as having become

infructuous.

rkp                                      (Ajay Kumar Tripathi,J.)