Patna High Court – Orders
Shyam Sundar Pandey vs The State Of Bihar &Amp; Ors on 16 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8665 of 2006
SHYAM SUNDAR PANDEY, S/O LATE BANWARI PANDEY,
R/O VILL.- GANGARA, P.S.- GIDHAUR, DISTT.- JAMUI.
................. PETITIONER
VERSUS
1. THE STATE OF BIHAR
2. THE DIRECTOR, PRIMARY EDUCATION, NEW SECRETARIAT,
BIHAR, PATNA.
3. THE DISTRICT MAGISTRATE, JAMUI, DISTT.- JAMUI.
4. THE DISTRICT SUPERINTENDENT OF EDUCATION-CUM-SUB-
DIVISIONAL EDUCATION OFFICER, JAMUI, DISTT.- JAMUI.
5. THE BLOCK EDUCATION EXTENSION OFFICER, JHAJHA, DISTT.-
JAMUI.
6. THE HEADMASTER-IN-CHARGE, PRIMARY SCHOOL, KATHBAJARA
JHAJHA-2, DISTRICT - JAMUI.
7. THE DRAWING AND DISBURSING OFFICER-CUM-THE
HEADMASTER IN CHARGE, MIDDLE SCHOOL, KARAHARA,
JHAJHA, DISTRICT - JAMUI.
..... RESPONDENTS
-----------
3 16.03.2011 Learned counsel for the petitioner, Sri Amar
Prakash in presence of Sri Indeshwari Prasad Mandal, learned
A.C. to Govt. Advocate No. 7, submits that during the pendency
of the writ petition grievances of the petitioner have already
been redressed, and as such, he does not want to press this
petition.
Petition stands dismissed as not pressed.
(Rakesh Kumar, J.)
Praful