IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.548 of 2011
1. Nisha Kumari wife of Sri Pravendra Kumar Jha, resident
of village- Salempur, P.S. Musrigharari in the district of
Samastipur
2. Satya Jyoti Kumar, son of Sri Satish Chandra Ray,
resident of village- Salempur, P.S. Musrigharari in the
district of Samastipur ......... Petitioners
Versus
1. The State of Bihar through the Principal Secretary,
Human Resources Development Department,
Government of Bihar, Patna
2. The Member, District Teacher Employment Appellate
Authority, Samastipur
3. The Joint Secretary, Human Resources Development
Department, Govt. of Bihar, Patna
4. The Director, Primary Edication, Human Resources
Development Department, Govt. of Bihar, Patna
5. The District Magistrate, Samastipur
6. The District Superintendent of Education, Samastipur
7. The Block Development Officer, Sarai Ranjan, District-
Samastipur
8. The Block Education Extension Officer, Sarai Ranjan,
District-Samastipur
9. The Mukhiya, Gram Panchayat Raj Barbatta, Block-
Sarai Ranjan, District-Samastipur
10. Panchayat Secretary, Gram Panchayat Raj, Barbatta,
Block Sarai Ranjan, District-Samastipur
11. The Headmaster, Upgraded Middle School, Milki
Suapakar, P.S. Musrigharari, Block-Sarai Ranjan,
District-Samastipur
12. The Headmaster, Primary School, Salempur Barbatta, ,
P.S. Musrigharari, Block-Sarai Ranjan, District-
Samastipur
13. Ashwini Kumar Ray, son of Aditya Kumar Ray, at
present posted as Panchayat Shikshak in Upgraded
Middle School, Salempur Barbatta, P.S. Musrigharari,
Block Sarai Ranjan, District- Samastipur
14. Ratnamala Kumari, D/o Late Birbal Mahto, at present
posted as Panchayat Shikshak in Upgraded Middle
School, Milki Suapakar, P.S. Musrigharari, Block Sarai
Ranjan, District- Samastipur
-----------
2
2. 26.7.2011 Mr. Sunil Kumar, learned counsel for the
petitioners seeks permission to withdraw the writ
application so that the petitioners may pursue the
matter before the authorities themselves in the light of
any directives that may have been issued in regard to
cases like that of the petitioners and keeping in view
the fact that the petitioners have worked for nearly two
years and vacancies are available.
The writ application is accordingly
dismissed as withdrawn with the aforesaid liberty.
S.Pandey ( Ramesh Kumar Datta, J.)