High Court Patna High Court - Orders

Sita Ram Raut vs The State Of Bihar &Amp; Ors on 28 February, 2011

Patna High Court – Orders
Sita Ram Raut vs The State Of Bihar &Amp; Ors on 28 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CWJC No.15342 of 2007
   SITA RAM RAUT son of Sri Ramashish Raut, resident of
   Gram Panchayat - Pakariya, village & P.O. Parsa, P.S.
   Majholia, District - West Champaran
                                                 ...... Petitioner
                                 Versus
   1. The State Of Bihar through its Commissioner - cum -
       Secretary, Secondary Primary and Adult Education
       Department, Govt. of Bihar, Patna
   2. The Director, Primary Education , Govt. of Bihar, Patna
   3. The District Magistrate, West Champaran at Bettiah
   4. The Additional Collector, West Champaran at Bettiah
   5. The Assistant Director, Social Security, West Champaran
       at Bettiah
   6. The District Superintendent of education-cum-District
       Program Coordinator, Sarva Shiksha Abhiyan, West
       Champaran at Bettiah
   7. The Block Development Officer-cum-Executive Officer
       of Panchayat Samiti, Block - Nautan, District West
       Champaran .
   8. The Block Education Extension Officer, Nautan, West
       Champaran.
   9. The Mukhiya, Gram Panchayat - Pakariya, P.S.
       Majholia, Block Nautan, District - West Champaran.
   10. The Employment Committee through its President-cum-
       Mukhiya, Gram Panchayat - Pakariya, P.S. Majholia,
       Block Nautan, District - West Champaran
   11. The Secretary - cum - Panchayat Sevak, employment
       committee, Gram Panchayat - Pakariya, P.S. Majholia,
       Block Nautan, District - West Champaran
   12. The Head Master, Govt. Primary School, Bahoranpur-
       cum-Member, Employment Committee Gram Panchayat
       - Pakariya, P.S. Majholia, Block Nautan, District - West
       Champaran
   13. Md. Kasim Son of Md. Hatim, resident of village -
       Khaptola, Gram Panchayat - Pakariya, P.S. Majholia,
       Block Nautan, District - West Champaran
                                                .... Respondents
                              -----------

For the Petitioner : Mr. D.K.Tandon, Advocate
For the State : Mr. Binod Kumar, A.C. to S.C. 16

——

2

2 28.02.2011 Heard learned counsel for the petitioner and the

State.

It is submitted on behalf of the petitioner that

his grievance has been redressed during the pendency

of this writ application. As such, the same renders this

writ petition infructuous.

In the above view of the matter, this writ petition

is dismissed as having become infructuous.

    Spd/-                                ( Dr. Ravi Ranjan, J.)