IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10413 of 2008
BIRESH KUMAR SINGH, S/O YOGENDRA SINGH, R/O
VILLAGE- TIKAMPUR, P.S. TARAIYA, DISTRICT- SARAN, AT
PRESENT WORKING AS INCHARGE PRINCIPAL, Y.D.B.S.
COLLEGE, TARAIYA, SARAN.
..........PETITIONER.
Versus
1. THE COMMISSIONER-CUM-PRINCIPAL SECRETARY,
HUMAN RESOURCES DEVELOPMENT DEPARTMENT,
GOVERNMENT OF BIHAR, PATNA.
2. THE DIRECTOR, SECONDARY EDUCATION,
GOVERNMENT OF BIHAR, PATNA.
3. THE DISTRICT MAGISTRATE, SARAN AT CHAPRA.
4. THE SUB DIVISIONAL MAGISTRATE, MADHAURA,
SARAN.
..........RESPONDENTS.
For the petitioner : Mr Banwari Sharma, Advocate.
For the State : G.A - 9 Mr. A. Amanullah and Mr. A.K
Prasad - A. C to G.A - 9.
For Bihar School Examination Board (respondent no. 7) : Mr.
Lalit Kishore ( Sr. Advocate) and Mrs. Binita
Singh, Advocate.
For respondent no. 6 : Mr. Manish Kumar, Advocate.
CWJC No.2024 of 2009
BIRESH KUMAR SINGH, S/O YOGENDRA SINGH, R/O
VILLAGE- TIKAMPUR, P.S. TARAIYA, DISTRICT- SARAN, AT
PRESENT WORKING AS INCHARGE PRINCIPAL, Y.D.B.S.
COLLEGE, TARAIYA, SARAN.
..........PETITIONER.
Versus
1. THE STATE OF BIHAR, THROUGH THE COMMISSIONER
CUM PRINCIPAL SECRETARY, HUMAN RESOURCES
DEVELOPMENT DEPARTMENT, GOVERNMENT OF
BIHAR, PATNA.
2. DIRECTOR, SECONDARY EDUCATION, GOVERNMENT
OF BIHAR, PATNA.
3. DISTRICT EDUCATION OFFICER, SARAN, CHAPRA.
4. BIHAR SCHOOL EXAMINATION BOARD, THROUGH THE
CHAIRMAN, BIHAR SCHOOL EXAMINATION BOARD,
(HIGHER SECONDARY), BUDH MARG, PATNA.
5. SECRETARY, BIHAR SCHOOL EXAMINATION BOARD,
(HIGHER SECONDARY), BUDH MARG, PATNA.
6. DIRECTOR (EDUCATION), BIHAR SCHOOL
EXAMINATION BOARD, (HIGHER SECONDARY), BUDH
MARG, PATNA.
7. SRI RAJESHWAR PRASAD SINGH, S/O NAME NOT
KNOWN TO THE PETITIONER, R/O VILLAGE-
PACHAVINDRA, P.S. TARAIYA, DISTRICT- SARAN.
..........RESPONDENTS.
2
For the petitioner : Mr. Banwari Sharma, Advocate.
For the State : G.P - 15, Mr. Sanjay Kumar - II
and Mrs. Nutan Sharma A.C to G.P -
15.
For Bihar School Examination Board ( respondent nos. 4,5 and
6): Mr. Lalit Kishor (Sr. Advocate)
and Mrs. Binita Singh (Advocate).
-----------
07/ 28.09.2010 Heard learned counsel for the petitioner, learned counsel
for the State of Bihar and its authorities and learned counsel for
Bihar School Examination Board as well as private respondent no. 6
who was earlier made Incharge Principal of Yogi Raj Deoraha
Baldeo Singh College, Taraiya within the district of Saran.
Now, it is an admitted fact that the petitioner himself has
been made Incharge Principal of the said school on 13.10.09 and in
that capacity he is fully entitled to occupy the Chamber of the
Principal of the College and perform all the functions as such during
the period he remains Incharge.
In the said circumstances, the petitioner has already got
the reliefs claimed in these writ petitions. Accordingly, both these
writ petitions have become infructuous and are disposed of.
Ranjan (S. N Hussain, J.)