High Court Patna High Court - Orders

Rajesh Kumar Prabhakar vs The State Of Bihar &Amp; Ors on 27 August, 2010

Patna High Court – Orders
Rajesh Kumar Prabhakar vs The State Of Bihar &Amp; Ors on 27 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
           CWJC No.8250 of 2009
RAJESH KUMAR PRABHAKAR, S/O SRI BABU LAL
MAHTHA, R/O VILLAGE/P.S./P.O.-ROH, DISTRICT-
NAWADAH.                     ..................PETITIONER.
                Versus
1. THE STATE OF BIHAR.
2. THE PRINCIPAL SECRETARY, HUMAN RESOURCES
DEPARTMENT, BIHAR, PATNA.
3. THE SECRETARY, SECONDARY, PRIMARY AND
ADULT EDUCATION, GOVT. OF BIHAR, PATNA.
4. THE DISTRICT MAGISTRATE, NAWADAH.
5. THE DISTRICT SUPERINTENDENT OF EDUCATION-
CUM-DISTRICT PROGRAM CONVENOR, BIHAR
EDUCATION PROJECT, SARVA SIKSHA ABHIYAN,
NAWADAH.
6. THE DY. DISTRICT SUPERINTENDENT OF
EDUCATION-CUM-DY.DISTRICT PROGRAM CONVENOR,
BIHAR EDUCATION PROJECT, NAWADAH.
7. THE BLOCK DEVELOPMENT OFFICE, ROH, P.S.-
ROH, DISTRICT-NAWADAH.
8. THE BLOCK EDUCATION EXTENSION OFFICER,
ROH, P.S.-ROH, DISTRICT-NAWADAH.
9. THE PANCHAYAT SECRETARY, ROH GRAM
PANCHAYAT, P.S.-ROH, DISTRICT-NAWADAH.
10.THE MUKHIYA, ROH GRAM PANCHAYAT, P.S.-ROH,
DISTRICT-NAWADAH.
11.THE HEAD MASTER, PRATHMIK KANYA HINDI
VIDYALAYA, ROH, P.S.-ROH, DISTRICT-NAWADAH.
                           .....................RESPONDENTS.
               with
         CWJC No.8295 of 2009
ABDUL HAMID, S/O MD. NAYEEM UDDIN, R/O
VILLAGE-PATORI, P.O.-FULDIH, P.S.-RUPOO,
DISTRICT-NAWADAH.        ..................PETITIONER.
               Versus
1. THE STATE OF BIHAR.
2. THE PRINCIPAL SECRETARY, HUMAN RESOURCES
DEPARTMENT, BIHAR, PATNA.
3. THE SECRETARY, SECONDARY, PRIMARY AND
ADULT EDUCATION, GOVT. OF BIHAR, PATNA.
4. THE DISTRICT MAGISTRATE, NAWADAH.
5. THE DISTRICT SUPERINTENDENT OF EDUCATION-
CUM-DISTRICT PROGRAM CONVENOR, BIHAR
EDUCATION PROJECT, SARVA SIKSHA ABHIYAN,
NAWADAH.
6. THE DY. DISTRICT SUPERINTENDENT OF
EDUCATION-CUM-DY.DISTRICT PROGRAM CONVENOR,
BIHAR EDUCATION PROJECT, NAWADAH.
7. THE BLOCK DEVELOPMENT OFFICE, ROH, P.S.-
ROH, DISTRICT-NAWADAH.
                                     2




                  8. THE BLOCK EDUCATION EXTENSION OFFICER,
                  ROH, P.S.-ROH, DISTRICT-NAWADAH.
                  9. THE PANCHAYAT SECRETARY, ROH GRAM
                  PANCHAYAT, P.S.-ROH, DISTRICT-NAWADAH.
                  10.THE MUKHIYA, ROH GRAM PANCHAYAT, P.S.-ROH,
                  DISTRICT-NAWADAH.
                  11.THE HEAD MASTER, PRATHMIK KANYA HINDI
                  VIDYALAYA, ROH, P.S.-ROH, DISTRICT-NAWADAH.
                                             .....................RESPONDENTS.
                                -----------

For the Petitioners : Mr.Sidhendra Narayan
Singh, Adv. (In both
the cases)
For the State : Mr.Sumant Kumar Singh,
AC to GP-17

————

3 27.08.2010 Learned senior counsel for the

petitioners informs this Court that during

the pendency of these writ applications some

orders have been passed by the Appellate

Authority. Therefore, he seeks permission to

withdraw these writ applications with liberty

to the petitioners to challenge the said

order of the Appellate Authority in an

independent writ application.

Permission is granted. The writ

applications are dismissed as withdrawn.

      Arvind/                           ( J. N. Singh, J.)