Patna High Court – Orders
Vindhyachali Kumari vs The State Of Bihar &Amp; Ors on 3 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8708 of 2010
1. VINDHYACHALI KUMARI D/O TUPHANI SINGH R/O VILL
BAZARDIHAWAN, P.O.UMARPUR, P.S.BHAGWANPUR, DISTT-KAIMUR
(BHABHUA)------------------------PETITIONER
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY, DEPARTMENT OF HUMAN RESOURCES
DEVELOPMENT GOVERNMENT OF BIHAR, PATNA
3. THE SECRETARY, DEPARTMENT OF PRIMARY AND ADULT EDUCATION
BIHAR, PATNA
4. THE DIRECTOR, PRIMARY EDUCATION GOVERNMENT OF BIHAR,
PATNA
5. THE DEPUTY DIRECTOR, PRIMARY EDUCATION GOVERNMENT OF
BIHAR, PATNA
6. THE DISTRICT SUPERINTENDENT OF EDUCATION KAIMUR
(BHABHUA)
7. THE DISTRICT PANCHAYATI RAJ OFFICER KAIMUR (BHABHUA)
8. THE BLOCK DEVELOPMENT OFFICER BHAGWANPUR, KAIMUR
(BHABHUA)
9. THE BLOCK EDUCATION EXTENSION OFFICER BHAGWANPUR
(BHABHUA)
10. THE HEADMASTER, PRIMARY SCHOOL BAZARDIHAWAN,
BHAGWANPUR, KAIMUR
11. THE MUKHIYA, GRAM PANCHAYAT RAJ RAMGARH, BHAGWANPUR,
KAIMUR
12. THE PANCHAYAT SECRETARY, GRAM PANCHAYAT RAJ RAMGARH,
BHAGWANPUR, KAIMUR-------------------RESPONDENTS
-----------
2 3.2.2011 Learned counsel for the petitioner seeks liberty to
withdraw the writ application with liberty to move the tribunal.
This writ application is dismissed as not pressed.
Petitioner, if so advised, may move the tribunal
with regard to her claim which will be decided on its own merit.
RPS (Ajay Kumar Tripathi,J.)