High Court Patna High Court - Orders

Kabita Kumari & Ors vs The State Of Bihar & Ors on 24 June, 2011

Patna High Court – Orders
Kabita Kumari & Ors vs The State Of Bihar & Ors on 24 June, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.1026 of 2009
1. KABITA KUMARI, WIFE OF SHRI SHAMBHU KUMAR, DAUGHTER OF SHRI
    MAHENDRA NARAYAN YADAV, RESIDENT OF VILLAGE BAIJNATHPUR, P.O.
    BAIJNATHPUR, P.S. SOUR BAZAR, DISTRICT - SAHARSA.
2. PUSHPA KUMARI, DAUGHTER OF SHRI RAM NANDAN PD. YADAV, RESIDENT
    OF MOHALLA - GOTAM NAGAR, GANGJALA, WARD NO. 13, P.S. SAHARSA,
    DISTRICT - SAHARSA.
3. MUKESH CHANDRA, SON OF LATE AMBIKA PRASAD RESIDENT OF VILLAGE
    AND P.O. GAMHARIA, P.S. SOUR BAZAR, DISTRICT - SAHARSA.
4. SUNIL KUMAR, SON OF SHRI JAGDISH PD. YADAV, RESIDENT OF VILLAGE
    AND P.O. GAMHARIA, P.S. SOUR BAZAR, DISTRICT- SAHARSA.
5. SHYAMAL KISHORE SON OF LATE DEV NARAYAN YADAV, RESIDENT OF
    VILLAGE TIRI, P.S. SOUR BAZAR, DISTRICT- SAHARSA
6. BIKASH KUMAR, SON OF SHRI NAWAL KUMAR, RESIDENT OF VILLAGE TIRI,
    P.S. SOUR BAZAR, DISTRICT- SAHARSA
7. SANTOSH KUMAR SON OF SHRI ANANT PRASAD MANDAL, RESIDENT OF
    VILLAGE TIRI, P.S. SOUR BAZAR, DISTRICT- SAHARSA
8. CHANDRA KISHORE SON OF LAVE DEV NARAYAN PD. YADAV, RESIDENT OF
    VILLAGE TIRI, P.S. SOUR BAZAR, DISTRICT- SAHARSA
9. MADHU CHANDRA SAKSENA, WIFE OF SHRI PANKAJ KUMAR, DAUGHTER OF
    SHRI DANI PD. YADAV, RESIDENT OF VILLAGE AND P.O. BAIJNATHPUR, P.S.
    SOURBAZAR, DISTRICT - SAHARSA.
10. AJAY KUMAR, SON OF SHRI HARIKRISHNA PRASAD, RESIDENT OF VILLAGE
    & P.O. GAUS NAGAR, P.S. RUNNI SAIDPUR, DISTRICT - SITAMAHRI.
11. DEVENDRA KUMAR DEOLUT, SON OF SHRI LAXMI PRASAD DEOLUT,
    RESIDENT OF VILLAGE AND P.O. SAMBHAR, P.S. SAIKHUA, DISTRICT-
    SAHARSA
12. SEEMA KUMARI, DAUGHTER OF LATE MITHILESHWAR PD. SINGH, RESIDENT
    OF MOHALLA NEW BODH VIHAR COLONY, BHUTNATH ROAD,
    KANKARBAGH P.S. AGAM KUAN, DISTRICT - PATNA.
13. BIPIN BIHARI, SON OF NIRAYANB PRASAD YADAV, RESIDENT OF VILLAGE -
    LITIYAHI, P.S. BASAHA, P.S. PIPRA, DISTRICT - SUPAUL.
14. NARESH KUMAR YADAV, SON OF JOKHAN YADAV, RESIDENT OF VILLAGE
    CHILHWA, P.O. SREEPUR P.S. KISHANPUR, DISTRICT - SUPAUL.
15. UMASHANKAR MANDAL, SON OF SHRI PANCHU MANDAL, RESIDENT OF
    VILLAGE AND P.O. SIMARIYA, P.S. TRIBENIGANJ, DISTRICT - SUPAUL.
                                             .............. PETITIONERS.
                                    Versus
1. THE STATE OF BIHAR.
2. THE MINISTER, HUMAN RESOURCE DEPARTMNET, GOVT. OF BIHAR, PATNA.
3. THE COMMISSIONER-CUM-SECRETARY, HUMAN RESOURCE DEPARTMENT,
    GOVT.OF BIHAR, PATNA
4. THE PRINCIPAL SECRETARY, HUMAN RESOURCE DEPARTMENT, GOVT. OF
    BIHAR, PATNA
5. THE DEPUTY SECRETARY, HUMAN RESOURCE DEPARTMENT, GOVT. OF
    BIHAR, PATNA.
6. THE DIRECTOR OF PRIMARY AND SECONDARY EDUCATION, GOVT. OF
    BIHAR, PATNA.
7. THE DISTRICT COUNCIL FOR TEACHER EDUCATION, THROUGH ITS MEMBER
    SECRETARY 16, I.P. ESTATE, M.G. MARG, NEW DELHI.
                                         2




      8. THE NATIONAL COUNCIL FOR TEACHER EDUCATION, THROUGH ITS
         MEMBER SECRETARY, 16, I.P. ESTATE, M.G. MARG, NEW DELHI.
      9. THE DIRECTOR, BHARTIYA SHIKSHA PARISHAD, BHART BHAWAN, MATIARI,
         CHINHAT, FAIZABAD, LUCKNOW, UTTAR PRADESH.
                                                  .......... RESPONDENTS..
                                      -----------

02/ 24.06.2011 No one appears for the petitioners despite

repeated call.

This application is dismissed for non-

prosecution.

DKS/ (Mridula Mishra, J.)