IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.535 of 2009
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY, HUMAN RESOURCES
DEVELOPMENT DEPARTMENT, GOVT. OF BIHAR,
PATNA
2. THE DIRECTOR, PRIMARY EDUCATION, BIHAR,
3. THE REGIONAL DEPUTY DIRECTOR OF
EDUCATION, SRAN DIVISION, CHAPRA
4. THE DISTRICT EDUCATION OFFICER,
GOPALGANJ
5. THE RANGE EDUCATION OFFICER, GOPALGANJ
6. THE DISTRICT MAGISTRATE, GOPALGANJ
7. THE DEPUTY DEVELOPMENT COMMISSIONER-
CUM-CHAIRMAN, DISTRICT EDUCATION
ESTABLISHMENT COMMITTEE, GOPALGANJ
8. THE DISTRICT TREASURY OFFICER, GOPALGANJ
Versus
1. SURENDRA NATH CHAUBEY S/O LATE BADRI
NATH CHAUBEY, R/O VILLAGE - CHANDAUR, P.O.
TARWA PARASIA, P.S. DARAULI, SIWAN
.....PETITIONER/RESPONDENT IST SET
2.THE HEADMASTER-CUM-DRAWING AND
DISBURSING OFFICER, GOVT. BASIC SCHOOL
CHAILWA, ANCHAL KUCHAIKOT, GOPALGANJ
...RESPONDENT/RESPONDENT 2ND SET
-----------
3 22/6/2010 Heard learned counsel for the appellants and
learned counsel for the respondent no.1/ writ petitioner.
Learned counsel for the appellants has brought to
our notice a Division Bench judgment dated 22nd May,
2009, whereby LPA. No.448 of 2009 (The State of Bihar
and others Vs. Yogendra Rai) and several analogous appeals
2
were disposed of. It is not in dispute that this matter is
identical and, admittedly, shall be governed by the said
judgment and order dated 22.5.2009.
This appeal is, accordingly, disposed of in terms
of the said judgment and order.
Learned counsel for the respondent no.1/writ
petitioner wants that the factum of the writ petitioner
having retired from the service should be mentioned in this
order. Accordingly, that submission is noted.
( R. M. Doshit, CJ.)
(Shiva Kirti Singh, J.)
Neyaz/