IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.4880 of 2008
CHANDRA MOHAN BHAGAT, SON OF SRI BAIDYANATH BHAGAT, RESIDENT
OF VILLAGE RAMGARHWA, P.O. AND P.S. RAMGARHWA, DISTRICT EAST
CHAMPARAN, SECRETARY, MANAGING COMMITTEE OF RESHMA DEVI
PROJECT KANYA UCHCHA VIDYALAYA, RAMGARHWA, P.O. AND P.S.
RAMGARHWA, DISTRICT EAST CHAMPARAN.
Versus
1. THE STATE OF BIHAR
2. THE CHIEF SECRETARY, GOVERNEMNT OF BIHAR, OLD
SECRETARIAT, PATNA.
3. THE SECRETARY CUM COMMISSIONER, HUMAN RESOURCES
DEVELOPMENT DEPARTMENT, GOVERNEMNT OF BIHAR, PATNA.
4. THE DIRECTOR, SECONDARY EDUCATION, DEPARTMENT OF
EDUCATION, GOVERNEMNT OF BIHAR, PATNA.
5. THE SECRETARY, DEPARTMENT OF EDUCATION, GOVERNMENT OF
BIHAR, PATNA
6. JOINT SECRETARY, DEPARTMENT OF EDUCATION, GOVERNMENT OF
BIHAR, PATNA.
7. THE DISTRICT EDUCATION OFFICER, MOTIHARI, DISTRICT EAST
CHAMPARAN.
8. THE REGIONAL DEPUTY DIRECTOR, EDUCATION, TIRHUT DIVISION,
MUZAFFARPUR.
9. THE SECRETARY, VIDYALAYA SEVA BOARD, PATNA.
10. HARI SHANKAR SINGH, SON OF BINDHAYACHAL SINGH, RESIDENT
OF VILLAGE BANDHU BARWA, P.S. RAMGARHWA, DISTRICT EAST
CHAMPARAN.
11. SMT. USHA SHRIVASTAVA, WIFE OF SUDHIR KUMAR SHRIVASTAVA
AND DAUGHTER OF BAIDYANATH PRASAD SHRIVASTAVA, RESIDENT
OF VILLAGE MURLA, P.S. RAMGARHWA, DISTRICT EAST
CHAMPARAN.
12. SMT. VISHANU KUMARI, WIFE OF RAM BABU PRASAD, DAUGHTER OF
DAWARIKA PRASAD RESIDENT OF VILLAGE RAMGARHWA BAZAR,
P.S. RAMGARHWA, DISTRICT EAST CHAMPARAN.
13. ABDUS SAMAD SON OF RESIDENT OF VILLAGE RAKSHA RAHIM, P.S.
DHAKA, DISTRICT EAST CHAMPARAN.
-------------
03. 24.10.2011 Learned counsel for the petitioner has filed slip
praying inter alia to withdraw the writ petition so as to
enable him to pursue the matter before the Director,
Secondary Education, Govt. of Bihar, Patna.
In view of the request made by the learned
counsel for the petitioner writ petition is permitted to be
withdrawn with liberty to the petitioner to pursue the matter
before the Director, Secondary Education.
Rajesh/ ( V. N. Sinha, J.)