High Court Patna High Court - Orders

Makku Kumari vs The State Of Bihar &Amp; Ors on 17 March, 2011

Patna High Court – Orders
Makku Kumari vs The State Of Bihar &Amp; Ors on 17 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.11427 of 2010
                  1. MAKKU KUMARI W/O BASUDEO SINGH R/O VILL.- JOLA
                  BIGHA, P.O.- SANDA, P.S.- ISLAMPUR, DISTT.- NALANDA, AT
                  PRESENT- SENIOR TEACHER, MIDDLE SCHOOL, BANDH PAR,
                  ISLAMPUR, NALANDA
                                             Versus
                  1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
                  SECRETARY, HUMAN RESOURCES DEPARTMENT, BIHAR,
                  PATNA
                  2. THE DISTRICT MAGISTRATE, NALANDA
                  3. THE DISTRICT SUPERINTENDENT OF EDUCATION,
                  NALANDA
                  4. THE BLOCK EDUCATION EXTENSION OFFICER, ISLAMPUR,
                  NALANDA
                  5. MR. ASHISH KUMAR, PANCHAYAT TEACHER, MIDDLE
                  SCHOOL, BANDHPER, ISLAMPUR, NALANDA
                                         -----------

02. 17.3.2011 After filing of the writ application a counter

affidavit has been filed where the State has indicated that

necessary letter issued earlier has now been cancelled, which

would be evident from reading of Annexure-B. Since the status

quo ante as such has been restored the issue has become academic

now. No adjudication is required.

The writ application stands disposed of as having

become infructuous.

rkp                                     (Ajay Kumar Tripathi,J.)