Patna High Court – Orders
Abhay Kant Jha & Ors vs The Bihar School Exam.Board &O on 12 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.360 of 2007
1. Abhay Kant Jha son of Sri Bhupendra Nath Jha resident of
village- Siranda, P.S. Pranpur, District- Katihar
2. Binay Kumar Jha son of Sri Bhupendra Nath Jha resident of
village- Siranda, P.S. Pranpur, District- Katihar
3. Raj Kishore Poddar son of Shivan Lal Poddar, Resident of village-
Kursel (Rangpara) P.S. Kadwa, district- Katihar
4. Shanti Kumari wife of Anandi Mandal D/o Chandra Dev Prasad
Mandal, Resident of village- Satare, P.S. Pranpur district- Katihar
5. Md. Abul Kalam son of Abdul Mabud, Resident of village-
Shirshiyap, P.S. Azam Nagar, district Katihar
6. Tauhid Alam son of Abdul Quadir Resident of village- Khopra,
P.S. Azam Nagar, district Katihar ... .... Petitioners
Versus
1. The Bihar School Examination Board, Patna through its Secretary
2. The Secretary Bihar School Examination Board, Patna
3. The Chairman, Bihar School Examination Board, Patna
4. The State of Bihar, through its Chief Secretary
5. The Secretary, Human Resources Development Department, Govt.
of Bihar, Patna
6. The Director, Primary Education Govt. of Bihar, Patna
Respondents
-----------
02/ 12.07.2011 Counsel for the petitioners states that during the
pendency of the writ petition, prayer made in the writ
petition has been allowed by the authorities of the Bihar
School Examination Board themselves.
In the circumstances, prayer made in the writ
petition has become infructuous, which is, accordingly,
disposed of.
Arjun/ ( V. N. Sinha, J.)